Gujarat High Court
Appearance : vs Having on 22 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/3441/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3441 of 2010
In
CRIMINAL
APPEAL No. 550 of 2010
=========================================
STATE
OF GUJARAT
Versus
NARPATSANGH
MANAVSANGH PARMAR
=========================================
Appearance :
MR.
R.C. KODEKAR, APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
considered the submission made by Mr. R.C. Kodekar, learned APP,
for the applicant State of Gujarat and perused the impugned
judgment and order rendered in Special Case No.24 Of 1993 acquitting
the respondent-accused of the offences under Sections 7 and 13(1)(d)
read with Section 13(2) of the Prevention of Corruption Act, 1988,
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.)
pnnair
Top