Gujarat High Court High Court

State vs Babubhai on 25 February, 2010

Gujarat High Court
State vs Babubhai on 25 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12957/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12957 of 2009
 

In


 

CRIMINAL
APPEAL No. 2238 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BABUBHAI
KESHAJI PRAJAPATI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 25/02/2010 

 

ORAL
ORDER

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

The
present application is filed seeking leave to appeal against the
judgment and order dated 7.8.2009 passed by learned Additional
District & Sessions Judge and Presiding Officer, 4th
Fast Track Court, Palanpur in Sessions Case No.17 of 2008.

Heard
learned A.P.P., Mr.Vyas, for the applicant – State of Gujarat.
Having perused the judgment and order passed by learned Judge, the
Court is prima-facie of the opinion that the matter requires
consideration, hence, the application is allowed. Leave to appeal is
granted.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top