Gujarat High Court
State vs Ashoksinh on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/3120/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3120 of 2010
In
CRIMINAL
APPEAL No. 523 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOKSINH
RAJABHAI SOLANKI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
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
: 11/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.L.B.Dabhi, learned APP for the applicant – State of
Gujarat and on perusal of the impugned judgment and order acquitting
the respondents – accused of the offences 302, 394, 504 and 114
IPC and Section 135 of the Bombay Police Act, according to us, this
is a fit case to grant leave to file appeal. Hence, leave to file
appeal is granted.
The
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top