Gujarat High Court High Court

Thakor vs The on 12 September, 2008

Gujarat High Court
Thakor vs The on 12 September, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7612/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7612 of 2008
 

In


 

CRIMINAL
APPEAL No. 102 of 2008
 

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

 

THAKOR
LABHUJI GOPALJI & 3 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CL SONI for
Applicant(s) : 1 - 4. 
MR MA PATEL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard learned advocate
Mr. Soni for the applicants and Ld. APP Mr. Patel for the respondent
State. Ms. Kavita B Gajjar, learned advocate is permitted to file
her appearance on behalf of the original complainant. She is heard
through Ld. APP.

Learned advocate Mr.
Soni submitted that this is a case where the trial Court has erred
in convicting the applicants appellants under section 304-B of
the Indian Penal Code [IPC]. The evidence could only indicate offence
punishable under section 498-A at its best and, therefore, in view of
the fact that the applicants are in jail for nearly 18 months, case
may be considered positively.

The application is
opposed to by Ld. APP. According to him, the applicants are convicted
under section 498-A and 304-B of the IPC and are sentenced to
imprisonment for 10 years. Nature of offence cannot be considered as
an individual, but an offence against the society and post conviction
case of the applicants may not be viewed with sympathy. He also
submitted that the applicants were not granted bail during trial.

We have considered
rival side submissions. We notice that the trial Court has acquitted
the applicants for charges of murder against which the State has
preferred appeal, which is admitted today.

That apart, we find
that the conviction is under section 304-B of the IPC so also under
section 498-A. It is not in dispute that the death had occurred and
that there were disputes in the family. The death has occurred within
four years of married life. In this set of circumstances, we do not
deem it proper to entertain this application at this stage.
Application, therefore, stands rejected.

(
A. L. DAVE, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top