Gujarat High Court Case Information System
Print
CR.A/189/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 189 of 2011
=====================================
NARSINHBHAI
ATMARAMBHAI KOLI PATEL & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=====================================
Appearance
:
MR PR NANAVATI for Appellant(s)
: 1 - 2.
MR JK SHAH, APP for Opponent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 The
appellants – two in number, have filed present appeal under
Section 374(2) of the Code of Criminal Procedure being aggrieved by
judgment and order dated 3rd January 2011 in Sessions Case
No. 3 of 2009, passed by the learned
2nd Additional
Sessions Judge, Ahmedabad (Rural), whereby, the learned Judge is
pleased to convict the accused no. 1 – Narsinhbhai Atmarambhai
for the offences punishable under Sections 302, 294(C) read with
Section 114 of the Indian Penal Code. The learned Judge is pleased
to convict the accused no. 2 – Chandubhai Atmarambhai for the
offences punishable under Sections 302 and 114 of the Indian Penal
Code.
2.0 Having
heard the learned advocate Mr. PR Nanavati for the appellants, the
matter requires consideration. Hence, Admit.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top