Gujarat High Court Case Information System
Print
CR.MA/12807/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12807 of 2010
=========================================================
NANJIBHAI
LAKHMANBHAI MARU - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Leave
to correct cause title by substituting section 372 instead of section
378(4) of the Code of Criminal Procedure, 1973.
2. Having
considered the submission made by Mr. Sikander Saiyed, learned
advocate for Mr. EE Saiyed, learned advocate for the applicant and
Mr. L.B. Dabhi, learned APP, for the applicant – State of
Gujarat and upon perusal of the impugned judgment and order dated
22.9.2010 rendered in Sessions Case No. 72 of 2008 by the learned
Sessions Judge and Presiding Officer, Amreli camp at Rajula
acquitting the respondents – accused of the offences under Section
302 etc. 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.
3. This
application stands disposed of accordingly.
4. Registry
is directed to register the criminal appeal by giving regular number
and then place it for admission hearing on 10.2.2011.
(A.M.KAPADIA, J.)
shekhar/-
(BANKIM.N.MEHTA, J.)
Top