Gujarat High Court Case Information System
Print
CR.A/213/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 213 of 2011
=========================================================
SHABBIR
AHMED @ SABIR BAPU NAWABBHAI KADARBHAI SAIYED & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Appellant(s) : 1 - 2.
MR KARTIK PANDYA, APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present appeal is filed against judgment and order dated 23.08.2010
passed by the learned Additional Sessions Judge and Fast Track Court
NO.2, Camp at Kalol, in Sessions Case No.32 of 2009, whereby the
learned Judge was pleased to convict the appellants for an offence
under Sections 302 and 34 of the Indian Penal Code and award life
imprisonment, fine of Rs.20,000/- and in default, 2 years’ R.I.
Learned Judge was also pleased to convict the appellants for an
offence under Section 201 of the Indian Penal code and award 3 years’
R.I., fine of Rs.5,000/- and in default, 4 months’ R.I.
It
being first appeal against conviction, ADMIT.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top