Gujarat High Court High Court

State vs Dengariyabhai on 9 July, 2010

Gujarat High Court
State vs Dengariyabhai on 9 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2149/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2149 of 2010
 

In


 

CRIMINAL
APPEAL No. 386 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DENGARIYABHAI
SENGJIBHAI DUNGRABHIL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Having
heard Mr. R.C. Kodekar, Ld. APP for the applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
the respondent accused of the offences under sections 302 etc. of
the Indian Penal Code and under 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.

This
application stands disposed of accordingly.

[
A.M. KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top