Gujarat High Court Case Information System
Print
CR.MA/8760/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8760 of 2010
In
CRIMINAL
APPEAL No. 1315 of 2010
=========================================
STATE
OF GUJARAT
Versus
CHHAGANBHAI
FATESINH CHAUHAN
=========================================
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
: 09/02/2011
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 28.04.2010 rendered in Sessions Case No.11
of 2010 by the learned Sessions Judge, Anand, acquitting the
respondent – accused of the offences under Section 302 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