Gujarat High Court High Court

State vs Virabhai on 21 January, 2011

Gujarat High Court
State vs Virabhai on 21 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6709/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6709 of 2010
 

In


 

CRIMINAL
APPEAL No. 1020 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VIRABHAI
@ VIRKO @ GOPAL VELSHIBHAI PARMAR - Respondent(s)
 

=========================================================
 
Appearance
:
 

 
MR.
KODEKAR, APP,  for
Applicant(s) : 1, 
None for Respondent(s) : 1,
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Having
considered the submission advanced by Mr. Kodekar, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 31.3.2010 rendered in Sessions Case No. 59
of 2009 by learned Additional Sessions Judge, Amreli, acquitting the
respondent-accused of the offences under Section 363, 366 and 376 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)

(BANKIM N. MEHTA, J)

(pkn)

   

Top