Gujarat High Court High Court

Rekhaben vs State on 8 February, 2011

Gujarat High Court
Rekhaben vs State on 8 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12033/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12033 of 2010
 

In


 

CRIMINAL
APPEAL No. 1711 of 2010
 

 
=========================================================

 

REKHABEN
RAMCHANDJI PATANI SINCE MINOR THRO' LEGAL GUARDIAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
MR SP MAJMUDAR Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
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 as well as to delete
the Special Leave.

2. Having
considered the submission made by Mr. PP Majmudar, learned advocate
for Mr. SP Majmudar, 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 24.9.2010
rendered in Sessions Case No. 63 of 2009 by the learned 3rd
Additional Sessions Judge, Banaskantha at Palanpur acquitting the
respondents – accused of the offences under Section 376 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.

(A.M.KAPADIA, J.)

shekhar/-

(BANKIM.N.MEHTA, J.)

   

Top