Gujarat High Court
State vs Ramabhai on 21 July, 2010
Gujarat High Court Case Information System Print CR.MA/70/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 70 of 2010 In CRIMINAL APPEAL No. 15 of 2010 ========================================================= STATE OF GUJARAT - Applicant(s) Versus RAMABHAI BADIYABHAI BHURIYA & 1 - Respondent(s) ========================================================= Appearance : MR. L.B.DABHI, APP for Applicant(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 21/07/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
heard Mr. L.B.Dabhi, learned APP for the Applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
Respondents accused of the offences punishable under Sections
302, 201 read with Section 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)
Jayanti*
Top