Gujarat High Court Case Information System
Print
CR.MA/6062/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6062 of 2010
In
CRIMINAL
APPEAL No. 921 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAIYUDDIN
AHMEDBHAI MULLA - Respondent(s)
=========================================================
Appearance
:
MR.
K.P. RAWAL, LEARNED APP for Applicant(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application for leave to prefer appeal is directed against
the judgment and order dated 02.03.2010 passed by the learned Special
Judge in Special Case No.7/2000, whereby the accused has been
acquitted for the offence under sections 7, 13(1)(d), read with
section 13(2) of the Prevention of Corruption Act, 1988.
2. Considering
the facts and circumstances, it appears to us that there is a case to
be considered in the appeal. Hence, leave deserves to be granted and,
therefore, granted.
3. The
application is disposed of accordingly.
(Jayant Patel, J.)
(H.B. Antani, J.)
Safir*
Top