Gujarat High Court Case Information System
Print
CR.A/812/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 812 of 2011
=========================================================
RAKESH
KUMAR CHANDUBHAI PATEL - Appellant(s)
Versus
ALUBHAI
UDESINH SISODIYA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
MANISH J PATEL for
Appellant(s) : 1,
None for Opponent(s) : 1,
MR HL JANI, APP for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/07/2011
ORAL ORDER
Heard Mr.M.J.Patel,
learned advocate for the appellant and Mr.H.L.Jani, learned APP for
the respondent – State.
Mr.Patel contended that
in similar type of other case another learned Judge has convicted
accused. He further contended that in this matter from the
explanation given by the respondent – accused before the
learned Judge under Section 313 of the Criminal Procedure Code,
explanation is considered by the learned Judge and wrongly acquitted
respondent – accused.
Perused record and
proceedings.
Appeal is Admitted.
Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondent No.2. The matter be listed for final hearing on
6.9.2011.
(Z. K. SAIYED,
J.)
kks
Top