Gujarat High Court
State vs Kumarkant on 15 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/2872/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2872 of 2010
In
CRIMINAL
APPEAL No. 486 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KUMARKANT
CHHABILDAS SHAH (JAIN) VANIYA - Respondent(s)
=========================================================
Appearance
:
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The present
application for leave to prefer Appeal is directed against the
judgment and the order dated 23.12.2009 passed by the learned Special
Judge in Special Case No. 6 of 2000, whereby the accused has been
acquitted for the offence under Sections 7, 13[1][d] and 13[2] of the
Prevention of Corruption Act, 1988.
Considering the facts
and circumstances, it appears to us that leave deserves to be
granted, therefore, granted. The application disposed of
accordingly.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top