Gujarat High Court Case Information System
Print
CR.MA/4142/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4142 of 2008
In
CRIMINAL
APPEAL No. 1266 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PARMAR
SURESHBHAI SHANKARBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MR.L.R.PUJARI,
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
: 25/06/2008
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 20.12.2007 passed by the learned Principal Sessions Judge,
Mehsana in Sessions Case No.101 of 2007 acquitting the respondents
herein – original accused for the offences punishable under Sections
498(a), 302 and 34 of the Indian Penal Code.
2. We
have heard Mr.L.R.Pujari, 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), 302 and 34 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.]
sompura
Top