Gujarat High Court High Court

State vs Ajitsinh on 13 July, 2010

Gujarat High Court
State vs Ajitsinh on 13 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2640/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2640 of 2010
 

In


 

CRIMINAL
APPEAL No. 464 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

AJITSINH
DEVISINH PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Having
heard Mr. R.C. Kodekar, Ld. APP for the applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
the respondents nos. 1 and 3 accused nos. 1 and 3 of the offences
under sections 498-A, 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.

This
application stands disposed of accordingly.

[
A.M. KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top