Gujarat High Court High Court

State vs Jitendra on 8 April, 2010

Gujarat High Court
State vs Jitendra on 8 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13235/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13235 of 2009
 

In


 

CRIMINAL
APPEAL No. 2353 of 2009
 

 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JITENDRA
@ JITU RAMESHBHAI NAYKA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, LD. ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/04/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to prefer appeal is directed against
the order dated 31st August 2009 passed by the learned
2nd Additional Sessions Judge, Surat in Sessions Case
No.142 of 2008, whereby the accused have been acquitted for the
offences punishable under Sections 302, 201 and 34 of the Indian
Penal Code.

Considering
the facts and circumstances, it appears to us that it is a good case
to be considered in Appeal. Hence, leave deserves to be granted and,
therefore, granted.

(Jayant
Patel, J) (Z. K. Saiyed, J)

Anup

   

Top