Gujarat High Court Case Information System
Print
CR.MA/7888/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7888 of 2010
In
CRIMINAL
APPEAL No. 1176 of 2010
=========================================
STATE
OF GUJARAT
Versus
NANALAL
REVASHANKAR JOSHI
=========================================
Appearance :
MR
RC KODEKAR, APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 31/01/2011
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 20.4.2010, rendered in Special ACB
Case No. 74 of 1998, by learned Special Judge & Presiding
Officer, Fast Track Court, Amreli, 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