Gujarat High Court High Court

====================================== vs None For on 3 February, 2011

Gujarat High Court
====================================== vs None For on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12817/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12817 of 2010
 

In


 

CRIMINAL
APPEAL No. 1768 of 2010
 

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

STATE
OF GUJARAT
 

Versus
 

KAILASHBEN
W/O BHARATBHAI MAFATLAL PATEL & 1 

 

====================================== 
Appearance
: 
MR RC KODEKAR APP for
Applicant 
None for Respondent Nos.1 -
2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 


 

ORAL
ORDER

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

Having
considered the submission advanced by Mr.R. C. Kodekar, learned APP
for the applicant – State of Gujarat and on perusal of the
impugned judgment and order dated 29.07.2010 rendered in Sessions
Case No.82 of 2009 by the learned Additional Sessions Judge and
Presiding Officer, 3rd Fast Track Court, Mehsana, Camp at
Visnagar, acquitting the respondent(s) – accused of the
offences under Sections 302, 201 and 34 of the Indian Penal Code and
Section 135 of the Bombay Police Act, according to us, this is a fit
case to grant leave to file appeal. Hence leave to file appeal is
granted.

This
application stands disposed of accordingly.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top