Gujarat High Court Case Information System
Print
CR.MA/9909/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9909 of 2010
In
CRIMINAL
APPEAL No. 1445 of 2010
=========================================
STATE
OF GUJARAT
Versus
UPENDRASINH
MADHUBHA PARMAR & ANR
=========================================
Appearance
:
MR
R.C. KODEKAR, APP
for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
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 perused the impugned
judgment and order dated 20.8.2010, rendered in Sessions Case No.
132 of 2007, by the learned Additional Sessions Judge, Jamnagar,
acquitting the respondents-accused of the offences under Sections
326, 324, 504 and 114 of the Indian Penal Code, 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