Gujarat High Court
State vs Narsinhbhai on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5789/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5789 of 2010
In
CRIMINAL
APPEAL No. 899 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NARSINHBHAI
JESINGBHAI PATEL & 6 - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Applicant(s) : 1,
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
heard Mr. R.C. Kodekar, Ld. APP for the applicant – State of
Gujarat and on perusal of the impugned judgment and order dated
11/03/2010 rendered in Sessions Cases Nos. 29/2003, 190/2006 and
44/2008 by the Ld. Addl. Sessions Judge, FTC 2, Sabarkantha at
Himatnagar, acquitting respondent accused of the offences under
sections 302, 330, 506[2], 201, 323, 366 read with section 120[B] 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 is accordingly allowed.
[ A.M.
KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top