Gujarat High Court High Court

State vs Unknown on 23 October, 2008

Gujarat High Court
State vs Unknown on 23 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/695220/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISCELLANEOUS APPLICATION NO. 6952 OF 2008
 

In


 

CRIMINAL
APPEAL NO. 1633 OF 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ANVARHUSEN
GULAMHUSEN SINDHI & ORS. - Opponent(s)
 

======================================
 
Appearance : 
Mr. K. T.
Dave, APP for Applicant(s). 
None for
Opponent(s). 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

                           and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

This
application is filed seeking leave to appeal against the judgement
and order of acquittal dated 16th February, 2008 passed by
the learned Principal Sessions Judge, Vadodara in Special (Atrocity)
Case No.31 of 2007.

Heard
Mr. K. T. Dave, learned Additional Public Prosecutor for the
applicant.

Having
heard the learned APP and having perused the judgement and order
passed by the learned Judge and the reasons recorded on appreciation
of evidence for recording the order of acquittal, this Court is prima
facie of the opinion that it does not call for any interference.
Hence, this application is rejected.

[Ravi
R. Tripathi, J.]

[Rajesh
H. Shukla, J.]

kamlesh*

   

Top