Gujarat High Court Case Information System
Print
CR.A/946/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 946 of 2009
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
UDALSINGH
KIRTIRAM KURVAH - Opponent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, APP for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. This
Court (Coram: Hon’ble Mr. Justice J.R.Vora and Hon’ble Ms. Justice
H.N.Devani) by order dated 19.11.2009 passed in Criminal Misc.
Application No.6335 of 2009 granted leave to appeal. The Court was
also pleased to pass an order in this appeal and called for the
Record and Proceedings.
2. Learned
APP invited our attention to the relevant oral as well as documentary
evidence in the matter and submitted that the learned Additional
Sessions Judge, Court No.12, Ahmedabad has committed an error in
recording acquittal in the matter.
3. Having
perused the relevant documentary as well as oral evidence, this Court
is of the opinion that the matter requires consideration. Hence, the
appeal is ADMITTED.
4. Bailable
warrant in the sum of Rs.5,000/- (Rupees five thousand only).
[RAVI
R.TRIPATHI, J.]
[J.C.UPADHYAYA,
J.]
mrpandya
Top