Gujarat High Court
Desai vs State on 24 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/8824/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8824 of 2010
=========================================================
DESAI
MOHANBHAI PRABHUJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DK DESAI for
Applicant(s) : 1,
MR HH PARIKH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/11/2010
ORAL
ORDER
The
present application for leave to prefer appeal is directed against
the Judgment and order dated 16.06.2010 passed by the learned Chief
Judicial Magistrate, Idar, Dist. Sabarkantha, in Criminal Case No.
877 of 2007, whereby the respondent No.2 – original accused has
been acquitted from the offences alleged against him.
Considering
the facts and circumstances, it appears that there is a good case to
be considered in the Appeal. Hence, leave deserves to be granted and,
therefore, granted. Application stands disposed of accordingly.
(Z.K.SAIYED,
J.)
sas
Top