Gujarat High Court High Court

State vs Vishal on 5 May, 2010

Gujarat High Court
State vs Vishal on 5 May, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13232/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13232 of 2009
 

In


 

CRIMINAL
APPEAL No. 2350 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VISHAL
VINODCHANDRA BHAVSAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/05/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to prefer appeal is directed against
the judgment and order dated 14th July 2009 passed by the
learned Sessions Judge in Sessions Case No.236 of 2008, whereby all
the accused have been acquitted for the offences under Section 302
of the Indian Penal Code and only accused no.1 has been convicted
for the offence under Section 304(2) of the Indian Penal Code read
with Section 135(1) of the Bombay Police Act.

Considering
the facts and circumstances, it appears to us that it is a good case
to be considered in appeal. Hence, leave deserves to be granted,
therefore, granted. The present application is disposed of
accordingly.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top