Gujarat High Court
Appearance : vs According on 30 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/747/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 747 of 2010
In
CRIMINAL
APPEAL No. 143 of 2010
=========================================
STATE
OF GUJARAT
Versus
VIRAL
MANUBHAI PARMAR & ORS
========================================
Appearance :
MR
R.C.KODEKAR, APP for
Applicant
========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Heard
Mr. R.C. Kodekar, learned APP, for the applicant State of Gujarat
and perused the impugned judgment and order.
According
to us, this is a fit case to grant Leave to file appeal against the
judgment and order of acquittal recorded in favour of the
respondents accused.
Hence,
Leave to Appeal is granted.
This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top