Gujarat High Court High Court

State vs Rameshbhai on 5 April, 2010

Gujarat High Court
State vs Rameshbhai on 5 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7772/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7772 of 2009
 

In


 

CRIMINAL
APPEAL No. 1209 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAMESHBHAI
VASUDEV SHAHU & 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
: 05/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to Appeal is directed against the
Judgment and order dated 9.4.2009 passed by the learned Additional
Sessions Judge, Surat, in Sessions Case No. 288 of 2007, whereby the
accused have been acquitted from the offences under Sections 302, 34
of I.P. Code.

Considering
the facts and circumstances it appears to us that there is a good
case for considering this Appeal. Hence, leave deserve to be granted
and, therefore, granted. Application stands disposed of accordingly.

(JAYANT
PATEL,J.)

(Z.K.SAIYED,
J.)

sas

   

Top