Gujarat High Court
State vs Popatbhai on 2 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/14342/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14342 of 2009
In
CRIMINAL
APPEAL No. 2548 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
POPATBHAI
BHAGWANBHAI CHOSALA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/08/2010
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 7th
September 2009 rendered in Sessions Case No.151/2007 by the learned
Additional Sessions Judge and Presiding Officer, Fast Track Court
No.4, Bhavnagar camp at Botad, acquitting the respondents
accused of the offences under Sections 302, 143, 147, 148, 149, 34
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.
This
Application stands disposed of accordingly.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top