Gujarat High Court
Appearance : vs None on 3 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5335/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5335 of 2010
In
CRIMINAL
APPEAL No. 841 of 2010
=========================================
STATE
OF GUJARAT
Versus
KEVAL
RAMESHBHAI GOLAKIYA(PATEL) & 2
=========================================
Appearance :
MR.
L.B.DABHI, APP for Applicant(s) : 1,
None
for Respondent(s) : 1 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
heard Mr. L.B.Dabhi, learned APP for the Applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
Respondents accused of the offences punishable under Sections
302, 364A, 387, 201, 120B read with Section 34 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)
Jayanti*
Top