Gujarat High Court Case Information System
Print
CR.MA/695220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISCELLANEOUS APPLICATION NO. 6952 OF 2008
In
CRIMINAL
APPEAL NO. 1633 OF 2008
======================================
STATE
OF GUJARAT - Applicant(s)
Versus
ANVARHUSEN
GULAMHUSEN SINDHI & ORS. - Opponent(s)
======================================
Appearance :
Mr. K. T.
Dave, APP for Applicant(s).
None for
Opponent(s).
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
This
application is filed seeking leave to appeal against the judgement
and order of acquittal dated 16th February, 2008 passed by
the learned Principal Sessions Judge, Vadodara in Special (Atrocity)
Case No.31 of 2007.
Heard
Mr. K. T. Dave, learned Additional Public Prosecutor for the
applicant.
Having
heard the learned APP and having perused the judgement and order
passed by the learned Judge and the reasons recorded on appreciation
of evidence for recording the order of acquittal, this Court is prima
facie of the opinion that it does not call for any interference.
Hence, this application is rejected.
[Ravi
R. Tripathi, J.]
[Rajesh
H. Shukla, J.]
kamlesh*
Top