Gujarat High Court Case Information System
Print
CR.MA/7921/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7921 of 2010
In
CRIMINAL
APPEAL No. 1185 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SOLANKI
UTTAMBHAI @ BABUBHAI MAGHABHAI & 4 - Respondent(s)
=========================================================
Appearance
:
MR.
KODEKAR, APP, for Applicant(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission advanced by Mr. Kodekar, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 19.4.2010 rendered in Sessions Case No. 29
of 2008 by learned Sessions Judge, Patan, acquitting the
respondents-accused of the offences under Sections 498A, 306, 323,
504, 506 and 114 of the Indian Penal Code and under Sections 3 and 7
of The Dowry Prohibition Act, 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)
(BANKIM N. MEHTA, J)
(pkn)
Top