Gujarat High Court Case Information System
Print
CR.MA/11330/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11330 of 2010
In
CRIMINAL
APPEAL No. 1633 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
GOVINDBHAI
MANABHAI MAHERIYA & 5 - Respondent(s)
=========================================================
Appearance
:
MR.
KODEKAR, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1 - 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission advanced by Mr. Kodekar, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 15.6.2010 rendered in Sessions Case No. 68
of 2005 by learned Additional Sessions Judge and Fast Track Court
No. 3, Ahmedabad (Rural), Mirzapur, acquitting the
respondents-accused of the offences under Sections 498A, 306 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)
(BANKIM N. MEHTA, J)
(pkn)
Top