Gujarat High Court Case Information System
Print
CR.MA/11907/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11907 of 2010
In
CRIMINAL
APPEAL No. 1697 of 2010
=========================================
STATE
OF GUJARAT
Versus
SIKANDARBHAI
KADARMIYA SHEKH
=========================================
Appearance :
MR
RC 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 3.7.2010, rendered in Sessions
Case No. 9 of 2009, by the learned Additional Sessions Judge, Fast
Track Court No.3, Vadodara, acquitting the respondent-accused of the
offences under Sections 255,260, 465, 419, 467, 468 and 471 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