Gujarat High Court
State vs Ashokkumar on 29 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/12137/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12137 of 2009
In
CRIMINAL
APPEAL No. 2078 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOKKUMAR
DEVILAL JAIN, DEPUTY MANAGER, (ACCT & FINANCE) & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
LR PUJARI Ld. APP for Applicant(s) : 1,
None for Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application for leave to prefer appeal is directed against
the judgment and order dated 12.8.2009 passed by the learned Special
Judge in Special Case (ACB) No. 21/1994, whereby, the accused have
been acquitted for the offence under sec. 7, 12, 13(1)(d) read with
sec. 13(2) of the Prevention of Corruption Act.
2. Considering
the facts and circumstances, it appears to us that there is a good
case to be considered in the appeal. Hence, leave deserves to be
granted and, therefore, granted. Application stands disposed of
accordingly.
(JAYANT
PATEL, J.) (Z.K.SAIYED, J.)
mandora/
Top