Gujarat High Court High Court

State vs Ashokbhai on 18 August, 2010

Gujarat High Court
State vs Ashokbhai on 18 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5325/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5325 of 2010
 

In


 

CRIMINAL
APPEAL No. 839 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ASHOKBHAI
SOMCHANDBHAI MEHTA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 18/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Having
heard Mr. L.B. Dabhi, Ld. APP for the applicant – State of
Gujarat and on perusal of the impugned judgment and order dated
29/01/2010 rendered in Sessions Case No. 420/2006 by the Ld. Addl.
Sessions Judge, Court No. 16, Ahmedabad, acquitting respondent
accused of the offence under sections 306, 498-A 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 is accordingly allowed.

[ A.M.

KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top