Gujarat High Court Case Information System
Print
CR.MA/11024/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11024 of 2010
In
CRIMINAL
APPEAL No. 1600 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VINODBHAI
CHANDUBHAI BHIL - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Having
considered the submission made by Mr. RC Kodekar, learned APP, for
the applicant – State of Gujarat and upon perusal of the
impugned judgment and order 25.5.2010 rendered in Sessions Case No.
41 of 2009 by the learned 3rd Additional Sessions Judge,
Vadodara acquitting the respondent – accused of the offences under
Section 304(2) etc. of the Indian Penal Code, according to us, this
is a fit case to grant Leave to file appeal. Hence, Leave to file
Appeal is granted.
2. This
application stands disposed of accordingly.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top