Gujarat High Court Case Information System
Print
CR.MA/12129/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12129 of 2009
In
CRIMINAL
APPEAL No. 2076 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NANJI
DEVA VAGHELA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgment and order dated 21st April 2009 passed by
the learned Additional Sessions Judge, Fast Track Court No.1,
Khambhaliya at Jamnagar in Sessions Case No.17 of 2007, whereby the
accused have been acquitted for the offences punishable under
Sections 305, 201 and 114 of the Indian Penal Code.
Considering
the facts and circumstances, it appears to us that it is a good case
to be considered in appeal. Hence, leave deserves to be granted and,
therefore, granted. The application stands disposed of accordingly.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top