Gujarat High Court High Court

State vs Imran on 25 February, 2010

Gujarat High Court
State vs Imran on 25 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12017/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12017 of 2009
 

In


 

CRIMINAL
APPEAL No. 2049 of 2009
 

 


 

 


 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

IMRAN
MUKTAR PATHAN & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
A.P.P., Mr.Vyas, submitted that the learned 2nd
Additional Sessions Judge, Surat, has committed an error in recording
acquittal in Sessions Case No.234 of 2008 by judgment and order dated
16.7.2009. He submitted that, therefore, the present application is
filed seeking leave to appeal against the said judgment and order.
Learned A.P.P. invited attention of the Court to the relevant
discussion of the evidence by the learned Judge from paragraph 15
onwards.

Having
perused the same, the Court is prima-facie of the opinion that the
matter requires consideration, hence, the application is allowed.
Leave to appeal is granted.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top