Gujarat High Court Case Information System
Print
CR.MA/7654/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7654 of 2010
=========================================
DHARMISTHABEN
W/O HIRENBHAI KHANDUBHAI CHAUHAN
Versus
STATE
OF GUJARAT & 3
=========================================
Appearance :
MR
SHAILESH C SHARMA for Applicant(s) : 1,
MR. R.C.KODEKAR, APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr. Shailesh C. Sharma, learned Advocate for the Applicant and
a perusal of the impugned judgment and order dated 9.6.2010 rendered
in Sessions Case No. 42 of 2009 by the learned Sessions Judge,
Navsari, acquitting Respondent Nos. 2 to 4 of the offences
punishable under Sections 498A etc. 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.
The
application stands disposed of accordingly.
Registry
is directed to register the Appeal by giving regular number and
place it for admission hearing on 31.1.2011.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top