Gujarat High Court Case Information System
Print
CR.MA/5486/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5486 of 2010
In
CRIMINAL
APPEAL No. 861 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PATEL
BABUBHAI JOITABHAI - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.L.B.Dabhi, learned APP for the applicant State of
Gujarat and on perusal of the impugned judgment and order dated 20th
February 2010 rendered in Special (Electricity) Case No.6/2009 by
the learned Special Judge (Electricity), Mehsana, acquitting the
respondent accused of the offences under Section 135(1)(B) of
the Indian Electricity Act, 2003, according to us, this is a fit
case to grant leave to file appeal. Hence, leave to file appeal is
granted.
This
Application stands disposed of accordingly.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top