Gujarat High Court High Court

State vs Lalo on 15 July, 2010

Gujarat High Court
State vs Lalo on 15 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3299/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3299 of 2010
 

In


 

CRIMINAL
APPEAL No. 536 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

LALO
@ LALJIBHAI BALABHAI RATHOD & 4 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 15/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Having
heard Mr.L.B.Dabhi, learned A.P.P., for the appellant – State
of Gujarat and on perusal of the impugned judgment and order
acquitting the respondents of the offences under Sections 363,
376(2), 506(2)(g) and 34 IPC, according to us, this is a fit case for
grant of leave to file appeal. Hence, leave to file appeal is
granted.

This
application stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top