Gujarat High Court High Court

State vs Natvarbhai on 11 November, 2008

Gujarat High Court
State vs Natvarbhai on 11 November, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/837720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8377 of 2008
 

In


 

CRIMINAL
APPEAL No. 1818 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NATVARBHAI
CHHAGANBHAI PATEL & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR KT DAVE, ADDL. PUBLIC
PROSECUTOR for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

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

The
present application is filed seeking leave to appeal against judgment
and order dated 5.4.2008 passed by the learned Addl. Sessions Judge,
Fast Track Court No. 11, Vadodara, in ACB Case No. 3 of 2007.

Heard
learned APP Mr. K.T. Dave.

The
learned APP submitted that the learned Judge has erred in
appreciating the evidence in its true perspective. He also submitted
that the learned Judge has committed an error in recording acquittal
by not appreciating the evidence and by overlooking the part of the
evidence, which was directly implicating the accused in the offence.

Prima
facie, this Court is of the opinion that the matter requires
consideration.

Hence,
the application is allowed. Leave to appeal is granted.

[Ravi
R. Tripathi, J.]

[Rajesh
H. Shukla, J.]

(hn)

   

Top