Gujarat High Court
Harishbhai vs State on 3 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/426/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 426 of 2010
=========================================================
HARISHBHAI
NATVARLAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR. MAULLIK NANAVATI, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/05/2010
ORAL
ORDER
Leave
is granted.
The
applicant has taken out this application for seeking leave to
challenge the order of acquittal dated 2nd
December,2009 passed by the Judicial Magistrate First Class, Gandevi
in Criminal Case No.2 of 2006. After hearing the learned counsel for
the applicant, the Court is of the view that the application deserves
to be allowed and is accordingly allowed. The application is
disposed of.
(S.R.BRAHMBHATT,J.)
Vahid
Top