Gujarat High Court Case Information System
Print
CR.A/608/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 608 of 2011
=========================================================
RUTURAJSINH
GIRIRAJSINH ZALA & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
PRAVIL GONDALIYA for M/S S G ASSOCIATES
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
: 24/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard learned Advocate
Mr.Pravin Gondaliya for M/S.S.G.Associates for the appellants.
The present appeal is
filed against judgment and order of conviction and sentence passed by
the learned Sessions Judge, Surendranagar in Sessions Case No.72 of
2009, whereby the learned Sessions Judge was pleased to convict the
accused for an offence under Section 302 of the Indian Penal Code and
award life imprisonment, fine of Rs.500/- and in default, three
months’ imprisonment.
It being first appeal
for an offence under Section 302 of the Indian Penal Code and wherein
life imprisonment is awarded, ADMIT.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top