Gujarat High Court Case Information System
Print
CR.MA/11981/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11981 of 2010
In
CRIMINAL
APPEAL No. 1709 of 2010
=========================================
STATE
OF GUJARAT
Versus
RASIK
VIHABHAI SOMANI (KOLI)
=========================================
Appearance :
MR
R.C. KODEKAR, APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/02/2011
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 a perusal of the
impugned judgment and order dated 30.6.2010, rendered in Sessions
Case No. 125 of 2009, by the learned Additional Sessions Judge and
Presiding Officer, Fast Track Court No.6, Rajkot, acquitting the
respondents-accused of the offences under Sections 363, 366 and 376
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