Gujarat High Court High Court

========================================= vs Court No. 2 on 24 January, 2011

Gujarat High Court
========================================= vs Court No. 2 on 24 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5530/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5530 of 2010
 

In


 

CRIMINAL
APPEAL No. 864 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

ASHOKSINH
JAGDISHSINH RAJAVAT & ORS
 

=========================================
Appearance : 
MR
 LB DABHI APP for
Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

                       Date
: 24/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1 Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant – State of Gujarat and perused the impugned
judgment and order dated 26.2.2010, rendered in Sessions Case No.
12 of 2009, by the learned Additional Sessions Judge, Fast Track
Court No. 2, Ahmedabad (Rural), acquitting the respondents-accused
of the offences under Sections 306, 323, 498(A) and 114 of the Indian
Penal Code as well as under Sections 3 and 7 of the Dowry
Prohibition Act, according to us, this is a fit case to grant Leave
to file appeal.

2 Hence,
Leave to file Appeal is granted.

3 This
application stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

pnnair

pnnair

   

Top