Gujarat High Court High Court

State vs Niranjan on 27 June, 2008

Gujarat High Court
State vs Niranjan on 27 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4339/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4339 of 2008
 

In


 

CRIMINAL
APPEAL No. 1295 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NIRANJAN
KANJI CHUDASAMA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HANSA PUNANI, ADDL. PUBLIC PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

1. Rule.

Present application has been filed by the applicant – State of
Gujarat for leave to appeal under Section 378(1)(3) of the Code of
Criminal Procedure challenging the judgment and order of acquittal
dated 31.01.2008 passed by the learned Additional Sessions Judge,
Fast Track Court No.6, Veraval in Sessions Case No.76 of 2002
acquitting the respondents herein – original accused for the offences
punishable under Sections 498(a), 306, 34 read with 114 of the Indian
Penal Code.

2. We
have heard Ms.Hansa Punani, learned APP appearing on behalf of the
State. We have gone through the judgment and order passed by the
learned trial Court acquitting the respondents for the offence
punishable under Sections 498(a), 306, 34 read with 114 of the IPC.
Considering the same, we are of the considered opinion that leave to
appeal be granted and appeal be admitted. Hence, prayer in terms of
paragraph No.7(B) is hereby granted. Rule is made absolute
accordingly.

[J.R.Vora,J.]

[M.R.Shah,J.]

satish

   

Top