Gujarat High Court
State vs Ramabhai on 21 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/70/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 70 of 2010
In
CRIMINAL
APPEAL No. 15 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAMABHAI
BADIYABHAI BHURIYA & 1 - Respondent(s)
=========================================================
Appearance
:
MR.
L.B.DABHI, APP for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
heard Mr. L.B.Dabhi, learned APP for the Applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
Respondents accused of the offences punishable under Sections
302, 201 read with Section 114 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)
Jayanti*
Top