Gujarat High Court High Court

State vs Ismail on 28 April, 2010

Gujarat High Court
State vs Ismail on 28 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13088/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 13088 of 2009
 

In


 

CRIMINAL
APPEAL No. 2273 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ISMAIL
AARAB KHATRI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI Ld. APP for Applicant(s) : 1, 
None for Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 28/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
present application for leave to prefer appeal is directed against
the judgment and order dated 11.9.2009 passed by the learned Addl.
Sessions Judge and Special Judge in Special Case No. 27/2009,
whereby, the accused have been acquitted for the offence under sec.
323, 504, 506(2), 427 and 114 of IPC and under sec. 3(1)(10) of the
Scheduled Castes and Scheduled Tribes (Prevention of Atrocity) Act.

2. Considering
the facts and circumstances, it appears to us that there is a good
case to be considered in the appeal. Hence, leave deserves to be
granted and, therefore, granted. Application stands disposed of
accordingly.

(JAYANT
PATEL, J.) (Z.K.SAIYED, J.)

mandora/

   

Top