Gujarat High Court Case Information System
Print
CR.MA/6931/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6931 of 2010
In
CRIMINAL
APPEAL No. 1046 of 2010
=========================================
STATE
OF GUJARAT
Versus
BHARATBHAI
VITHALBHAI BARIA
=========================================
Appearance :
MR
LB DABHI APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant – State of Gujarat and perused the impugned
judgment and order dated 25.3.2010, rendered in Special Case No. 2
of 2008, by the learned 4th Additional Sessions Judge
and Special Judge, Vadodara, acquitting the respondent-accused of
the offences under Sections 7, 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.
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