Gujarat High Court
State vs Sunilbhai on 26 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/4234/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4234 of 2010
In
CRIMINAL
APPEAL No. 682 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
SUNILBHAI
MOHANBHAI CHAUHAN & 2 - Respondent(s)
=========================================
Appearance :
MR.
LB DABHI APP for
Applicant
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant State of Gujarat and perused the impugned
judgment and order 16.01.2010 rendered in Sessions Case No. 38 of
2009, acquitting the respondents-accused of the offences under
Sections 306, 498(A) and 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.)
pnnair
Top