Gujarat High Court High Court

Sharifkhan vs Unknown on 18 March, 2011

Gujarat High Court
Sharifkhan vs Unknown on 18 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/250/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 250 of 2011
 

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

SHARIFKHAN
JARIFKHAN PATHAN - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

===================================== 
Appearance
: 
MR MTM HAKIM with MR
R.K.MANSURI for Appellant(s) : 1,MR. SABIR B SAIYYAD for Appellant(s)
: 1, 
MR KP RAVAL, APP for Opponent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 18/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
appeal is filed by the appellant – accused no. 1 against judgment and
order dated 29th December 2010, passed by the learned 2nd
Additional Sessions Judge, Vadodara in Sessions Case Nos. 174 of 2008
and 175 of 2008, whereby, the learned Judge was pleased to acquit the
accused nos. 2 to 6 of all charges, whereas, pleased to convict
accused no. 1 – appellant herein for an offence punishable
under Section 306 of the Indian Penal Code and award 10 years’ R.I.
and a Fine of Rs.3,000/- in default, 06 months’ S.I.; for an offence
punishable under Sec. 498(A), 02 years’ S.I. and a Fine of
Rs.1,000/-, in default, 03 months’ S.I. and for an offence punishable
under Sec. 3 of the Dowry Prohibition Act, 05 years’ R.I. and a Fine
of Rs.15,000/-, in default, 06 months’ S.I.

2.0 Heard
learned advocate Mr. Hakim with learned advocates
Mr. Mansuri and
Mr. Saiyyad for the appellant.

3.0 It
being first appeal against conviction, ADMIT.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top