Gujarat High Court Case Information System
Print
CR.MA/11047/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11047 of 2010
In
CRIMINAL
APPEAL No. 1610 of 2010
=========================================
STATE
OF GUJARAT
Versus
BHALAJI
RAMAJI SOLANKI
=========================================
Appearance
:
MR LB DABHI APP for
Applicant
None for
Respondent
=========================================
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.L. B. Dabhi, learned APP for
the applicant – State of Gujarat and on perusal of the impugned
judgment and order dated 21.06.2010 rendered in Sessions Case No.14
of 2010 by the learned Additional Sessions Judge, Fast Track Court,
Modasa, acquitting the respondent – accused of the offence
under Sections 323 and 302 etc. 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