Gujarat High Court Case Information System
Print
CR.MA/5577/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5577 of 2010
In
CRIMINAL
APPEAL No. 869 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PATEL
PRAFULBHAI GOVINDBHAI - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Having
considered the submission made by Mr. RC Kodekar, learned APP, for
the applicant – State of Gujarat and upon perusal of the
impugned judgment and order 26.2.2010 rendered in Sessions Case No.
122 of 2009 by the learned Principal Sessions Judge, Mehsana
acquitting the respondent – accused of the offences under Section 376
etc. 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.
2. This
application stands disposed of accordingly.
(A.M.KAPADIA, J.)
shekhar/-
(BANKIM.N.MEHTA, J.)
Top