Gujarat High Court
State vs Chandubhai on 26 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2312/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2312 of 2010
In
CRIMINAL
APPEAL No. 413 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
CHANDUBHAI
KESARBHAI TALPADA & 2 - Respondent(s)
=========================================
Appearance :
MR.L.B.
DABHI APP for Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant State of Gujarat and perused the impugned
judgment and order 31.12.2009 rendered in Session Case No.113 of
2005, acquitting the respondents-accused of the offences under
Sections 436, 429, 504, 506(2) and 114 of the Indian Penal Code,
according to us, this is a fit case to grant Leave to file appeal.
Hence, Leave to file Appeal is granted.
This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top