Gujarat High Court Case Information System
Print
CR.MA/5601/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5601 of 2010
In
CRIMINAL
APPEAL No. 874 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAGANBHAI
BHURKABHAI NINAMA & 1 - Respondent(s)
=========================================================
Appearance
:
MR.
KODEKAR, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission advanced by Mr. Kodekar, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 30.7.2009 rendered in Sessions Case No. 190
of 2006 by learned Additional Sessions Judge, Dahod, acquitting the
respondents-accused of the offences under Sections 302, 304, 504 and
114 of the Indian Penal Code and under Section 30 of the Medical
Practitioner Act, according to us, this is a fit case to grant leave
to file appeal. Hence leave to file appeal is granted.
This
application stands disposed of accordingly.
(A.M.
KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top