Gujarat High Court High Court

Appearance : vs Having on 8 July, 2010

Gujarat High Court
Appearance : vs Having on 8 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1916/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1916 of 2010
 

In


 

CRIMINAL
APPEAL No. 341 of 2010
 

 
=========================================


 

STATE
OF GUJARAT 

 

Versus
 

PARESH
JAGDISHBHAI PATEL 

 

=========================================
 
Appearance : 
MR
LB DABHI APP for
Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 08/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

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 rendered in Sessions Case No.265 of 2007,
acquitting the respondent – accused of the offence under Section 306
of the Indian Penal Code, 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