Gujarat High Court High Court

State vs Kesharsinh on 21 April, 2010

Gujarat High Court
State vs Kesharsinh on 21 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13592/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13592 of 2009
 

In


 

CRIMINAL
APPEAL No. 2422 of 2009
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KESHARSINH
JEMALJI SOLANKI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KP RAVAL, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to prefer appeal is directed against
the Judgement and Order dated 20.08.2009 passed by the learned
Special Judge in Special (ACB) Case No.1/03 whereby the accused has
been acquitted for the offences under sections 7, 13(1)(d)(1)(2)(3)
and 13(2) of the Prevention of Corruption Act, 1988.

Considering
the facts and circumstances, we find that there is a good case to
considered in appeal.

Hence,
leave deserves to be granted and therefore, granted.

Application
disposed of accordingly.

(JAYANT PATEL, J.)

(Z.K.SAIYED, J.)

*bjoy

   

Top