Gujarat High Court
State vs Rajesh on 1 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/13945/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13945 of 2009
In
CRIMINAL
APPEAL No. 2481 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAJESH
@ SUNUKI KALUBHAI RATHOD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgement and order dated 31.8.2009 passed by the learned
Sessions Judge in Sessions Case No.77 of 2007, whereby the accused
have been acquitted for the offences punishable under Sections 302
read with 114 of IPC.
Considering
the facts and circumstances, it appears to us that there is a good
case to be considered in the appeal. Hence, leave deserves to be
granted and, therefore, granted.
The
application is disposed of accordingly.
(Jayant
Patel, J.)
1.4.2010 (Z.
K. Saiyed, J.)
vinod
Top