Gujarat High Court High Court

State vs Chandubhai on 26 July, 2010

Gujarat High Court
State vs Chandubhai on 26 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2312/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2312 of 2010
 

In


 

CRIMINAL
APPEAL No. 413 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHANDUBHAI
KESARBHAI TALPADA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR.L.B.
DABHI APP for Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 26/07/2010 

 

ORAL
ORDER

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

Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant State of Gujarat and perused the impugned
judgment and order 31.12.2009 rendered in Session Case No.113 of
2005, acquitting the respondents-accused of the offences under
Sections 436, 429, 504, 506(2) and 114 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 stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top