Shabbir vs Unknown on 29 April, 2011

0
37
Gujarat High Court
Shabbir vs Unknown on 29 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/213/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 213 of 2011
 

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

 

SHABBIR
AHMED @ SABIR BAPU NAWABBHAI KADARBHAI SAIYED & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Appellant(s) : 1 - 2. 
MR KARTIK PANDYA, APP for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 29/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present appeal is filed against judgment and order dated 23.08.2010
passed by the learned Additional Sessions Judge and Fast Track Court
NO.2, Camp at Kalol, in Sessions Case No.32 of 2009, whereby the
learned Judge was pleased to convict the appellants for an offence
under Sections 302 and 34 of the Indian Penal Code and award life
imprisonment, fine of Rs.20,000/- and in default, 2 years’ R.I.
Learned Judge was also pleased to convict the appellants for an
offence under Section 201 of the Indian Penal code and award 3 years’
R.I., fine of Rs.5,000/- and in default, 4 months’ R.I.

It
being first appeal against conviction, ADMIT.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here