Gujarat High Court Case Information System
Print
CR.MA/12689/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12689 of 2010
In
CRIMINAL
APPEAL No. 1757 of 2010
=========================================
STATE
OF GUJARAT
Versus
VITTHALSINH
BABUSINH PARMAR
=========================================
Appearance :
MR
R.C. KODEKAR, APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Having
considered the submission made by Mr. R.C. Kodekar, learned APP,
for the applicant – State of Gujarat and a perusal of the
impugned judgment and order dated 20.7.2010, rendered in Special
(ACB) Case No. 13 of 2006, by the learned Special Judge, Fast Track
Court, Vadodara, acquitting the respondent-accused of the offences
under Sections 7, 13(1)(d) and 13(2) of the Prevention of Corruption
Act 1988, according to us, this is a fit case to grant Leave to file
appeal.
2 Hence,
Leave to file Appeal is granted.
3 This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top