Gujarat High Court High Court

Narsinhbhai vs Unknown on 1 March, 2011

Gujarat High Court
Narsinhbhai vs Unknown on 1 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/189/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 189 of 2011
 

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

NARSINHBHAI
ATMARAMBHAI KOLI PATEL & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

===================================== 
Appearance
: 
MR PR NANAVATI for Appellant(s)
: 1 - 2. 
MR JK SHAH, APP for Opponent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 The
appellants – two in number, have filed present appeal under
Section 374(2) of the Code of Criminal Procedure being aggrieved by
judgment and order dated 3rd January 2011 in Sessions Case
No. 3 of 2009, passed by the learned
2nd Additional
Sessions Judge, Ahmedabad (Rural), whereby, the learned Judge is
pleased to convict the accused no. 1 – Narsinhbhai Atmarambhai
for the offences punishable under Sections 302, 294(C) read with
Section 114 of the Indian Penal Code. The learned Judge is pleased
to convict the accused no. 2 – Chandubhai Atmarambhai for the
offences punishable under Sections 302 and 114 of the Indian Penal
Code.

2.0 Having
heard the learned advocate Mr. PR Nanavati for the appellants, the
matter requires consideration. Hence, Admit.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top