Gujarat High Court High Court

State vs Nanubhai on 15 September, 2008

Gujarat High Court
State vs Nanubhai on 15 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5522/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 5522 of 2008
 

 


 

In


 

 


 

CRIMINAL
APPEAL No. 1452 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NANUBHAI
DEVAJUBHAI BHISARE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADIP D BHATE APP for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
			ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
Mr. Pradip D Bhate, learned APP for the applicant. Mr. Bhate could
convince this Court that Criminal Appeal No.1452 of 2008 requires
consideration. According to the learned APP, the learned Judge has
erred in acquitting the accused of offence under Section 302 IPC.
Hence, leave to appeal is granted. The application is disposed of
accordingly.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top