Gujarat High Court
State vs Barot on 20 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5396/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5396 of 2010
In
CRIMINAL
APPEAL No. 851 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BAROT
PRAVINCHANDRA RAMCHANDRA & 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
: 20/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.L.B.Dabhi, learned A.P.P., for the appellant – State
of Gujarat and on perusal of the impugned judgment and order
acquitting the respondents of the offences under Sections 498(A), 306
read with Section 114 IPC, according to us, this is a fit case for
grant of leave to file appeal. Hence, leave to file appeal is
granted.
This
application is accordingly allowed.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top