Gujarat High Court Case Information System
Print
CR.MA/2850/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2850 of 2008
In
CRIMINAL
APPEAL No. 1100 of 2008
==========================================
STATE
OF GUJARAT
Versus
MANAHARBHAI
CHHOTUBHAI PATEL
==========================================
Appearance
:
MR LR PUJARI APP
for Applicant
None for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
The
present application has been filed by the applicant ? State of
Gujarat, original complainant for Leave to Appeal under Section
378(1)(3) of the Criminal Procedure Code, 1973, challenging the
judgment and order of acquittal dated 31.12.2007, passed by the
learned Special Judge, 2nd Fast Track Court, Valsad in
Special Corruption Case No.4 of 2005 acquitting the respondent ?
original accused for the offences punishable under Sections 7,
13(1)(d) and 13(2) of the Prevention of Corruption Act, 1988.
We
have heard Mr.L. R. Pujari, learned APP for the applicant ? State
of Gujarat and have gone through the judgment and order passed by
the trial Court acquitting the respondent ? original accused and
considering the same, we are of the considered opinion that Leave to
Appeal be granted and appeal be admitted. Hence, the prayer in
terms of paragraph ? 9(b) is granted. Rule is made absolute
accordingly.
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top