Gujarat High Court High Court

State vs Vikramsinh on 11 February, 2010

Gujarat High Court
State vs Vikramsinh on 11 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10906/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10906 of 2009
 

In


 

CRIMINAL
APPEAL No. 1675 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VIKRAMSINH
GANPATSINH CHAUHAN & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, APP for Applicant(s) : 1, 
None for Respondent(s) : 1
- 7. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

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

Present
application is filed by the applicant – State seeking leave to appeal
against judgment and order dated 15/6/2009 passed by the Ld. Addl.
Sessions Judge & Presiding Officer, F.T.C., Anand, in Sessions
Case No. 72 of 2007, whereby the Ld. Judge was pleased to acquit the
accused of offences under sections 302, 143, 148 and 149 of the
Indian Penal Code.

Heard
Ld. APP Mr. Vyas for the applicant State. Taking into
consideration the submissions made by the Ld. APP and taking into
consideration the grounds which are set-out for recording acquittal
by the Ld. Judge, the Court is prima-facie, of the opinion that the
matter requires consideration. Hence, leave to appeal is granted.
Application is allowed.

[
RAVI R. TRIPATHI, J.]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top