Gujarat High Court Case Information System
Print
CR.MA/8764/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8764 of 2010
In
CRIMINAL
APPEAL No. 1318 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
HASHMUKH
@ MAIKAL GHANSHYAMBHAI BAROT & 4 - Respondent(s)
=========================================================
Appearance
:
MR.
KODEKAR, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1 - 5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/01/2011
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 31.3.2010 rendered in Sessions Case No. 231
of 2008 by learned Additional Sessions Judge, Court No. 17, Surat,
acquitting the respondents-accused of the offences under Section 302,
120B, 201 read with Section 34 of the Indian Penal Code and under
Section 135(1) 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)
(BANKIM N. MEHTA, J)
(pkn)
Top