Gujarat High Court High Court

State vs Varjangbhai on 28 July, 2010

Gujarat High Court
State vs Varjangbhai on 28 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5264/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5264 of 2010
 

In


 

CRIMINAL
APPEAL No. 825 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VARJANGBHAI
LAVJIBHAI BOCHIYA (DALIT) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 28/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Having
heard Mr.L.B.Dabhi, learned A.P.P., for the appellant – State
of Gujarat and on perusal of the impugned judgment and order
acquitting the respondents of the offences under Sections 302, 498A,
201 r/w.Section 34, in the alternative Section 306 r/w.Section 34
IPC, according to us, this is a fit case for grant of 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.)

(binoy)

   

Top