Gujarat High Court High Court

State vs Ramchandra on 23 March, 2010

Gujarat High Court
State vs Ramchandra on 23 March, 2010
Author: Jayant Patel,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/975120/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9751 of 2009
 

In


 

CRIMINAL
APPEAL No. 1492 of 2009
 

 
 
=========================================


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAMCHANDRA
CHANDRAPAL YADAV & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR KP RAVAL, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to prefer appeal is directed against
the judgment and the order dated 6.5.2009 passed by the learned
Special Judge in Special (Elect.) Case No. 31/2008 whereby the
accused have been acquitted for the offences under secs. 136(1)(A)
r/w sec. 150 of the Indian Electricity Act, 2003.

Considering
the facts and circumstances, we find that there is a good case to be
considered in the appeal. Hence, leave deserves to be granted and
therefore granted.

The
application stands disposed of accordingly.

(Jayant
Patel, J.)

(Rajesh
H. Shjukla, J.)

(hn)

   

Top