Gujarat High Court High Court

State vs Babusinh on 9 July, 2010

Gujarat High Court
State vs Babusinh on 9 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14122/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14122 of 2009
 

In


 

CRIMINAL
APPEAL No. 2511 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BABUSINH
SOMSINH RATHOD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB 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
: 09/07/2010 

 

 
 
ORAL
ORDER

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

Having
heard Mr. L.B. Dabhi, Ld. APP for the applicant State of Gujarat
and on perusal of the impugned judgment and order acquitting the
respondents accused of the offences under sections 323, 504, etc.
of the Indian Penal Code and under section 3[1][x] of the Schedules
Castes and Schedules Tribes [Prevention of Atrocities] Act, 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.]

*
Pansala.

   

Top