IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR
O R D E R
S.B.CRIMINAL LEAVE TO APPEAL No.106/2011
State vs. M/s.Kanhiyalal
DATE: 26.07.2011
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mrs.Rekha Madnani, PP for State.
****
Heard the learned counsel for appellant and after considering her submissions in the light of reasons assigned by the trial court for acquittal of the accused respondent from the charge under Section 307/308 and 341 IPC particularly in view of injury report Exhibit P.7 of injured Banwari and statement of PW.7 Dr.Mrityunjaya Mandal, I am of the view that this is a fit case for grant of leave to leave.
Leave to appeal is, accordingly, granted.
Appeal be registered. Accused respondents be summoned through bailable warrant in the sum of Rs.5,000/-(Rupees : Five Thousand Only).
Send for the record.
(NARENDRA KUMAR JAIN),J.
Sanjay