Gujarat High Court High Court

State vs Vijaybhai on 19 November, 2010

Gujarat High Court
State vs Vijaybhai on 19 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6582/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6582 of 2010
 

In


 

CRIMINAL
APPEAL No. 994 of 2010
 

With


 

CRIMINAL
APPEAL No. 994 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VIJAYBHAI
VAJUBHAI SOLANKI - Respondent(s)
 

=========================================================
 
Appearance
: 
PMS
CHETNA SHAH, APP for Applicant/Appellant 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 19/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned APP Ms.Chetna Shah.

The
trial Court has acquitted the opponent-orig.accused by giving benefit
of doubt on the ground that the evidence led by the prosecution does
not inspire confidence.

The
main witness has admitted in his cross examination that he is unaware
as to how many persons had gone for the checking. He is also unaware
as to how many cases are registered from the premises and he has
admitted that the wire was not seized in presence of any independent
witnesses. In absence of any
independent witnesses about seizure of the wire used for electricity
theft, the case cannot be said to have been proved conclusively
against the accused. The trial Court was, therefore, justified in
recording the acquittal by giving benefit of doubt to the
opponent-orig.accused. We do not find any justification for granting
leave to appeal. The application, therefore, must fail. So also the
Criminal Appeal. Both the application and the Appeal stand dismissed.



 

 


 

								(A.L.Dave,
J.)
 

 


 

Sreeram.							(V.M.Sahai,
J.) 


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top