Gujarat High Court
State vs Mahesh on 11 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/10484/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10484 of 2010
In
CRIMINAL
APPEAL No. 1547 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHESH
@ TEKU KESHUBHAI @ BABUBHAI CHUNARA (VAGHRI) - Respondent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for
Applicant(s) : 1,
None for Respondent(s) : 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission advanced by Mr. L.B. Dabhi, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 28.5.2010 rendered in Sessions Case No. 120
of 2009 by learned Sessions Judge, Kheda, acquitting the
respondent-accused of the offences under Section 395 of the Indian
Penal Code, 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