Gujarat High Court Case Information System
Print
CR.MA/11983/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11983 of 2009
In
CRIMINAL
APPEAL No. 2047 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHARATSINH
LALAJI MAKWANA - Respondent(s)
=========================================================
Appearance
:
MR
LR PUJARI, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgment and order dated 03rd August 2009 passed by
the learned Sessions Judge in Sessions Case No.28 of 2009, whereby
the accused has been acquitted for the offences under Section 306 of
the Indian Penal Code.
Considering
the facts and circumstances, it appears to us that it is a good case
to be considered in appeal. Hence, leave deserves to be granted and,
therefore, granted. The application is allowed to the aforesaid
extent. The present application is disposed of accordingly.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top