Gujarat High Court Case Information System
Print
CR.MA/12957/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12957 of 2009
In
CRIMINAL
APPEAL No. 2238 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BABUBHAI
KESHAJI PRAJAPATI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking leave to appeal against the
judgment and order dated 7.8.2009 passed by learned Additional
District & Sessions Judge and Presiding Officer, 4th
Fast Track Court, Palanpur in Sessions Case No.17 of 2008.
Heard
learned A.P.P., Mr.Vyas, for the applicant – State of Gujarat.
Having perused the judgment and order passed by learned Judge, the
Court is prima-facie of the opinion that the matter requires
consideration, hence, the application is allowed. Leave to appeal is
granted.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top