Gujarat High Court Case Information System
Print
CR.MA/11814/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11814 of 2010
In
CRIMINAL
APPEAL No. 1683 of 2010
=========================================
STATE
OF GUJARAT
Versus
CHANDBIBI
W/O ABDUL SATTAR ABDUL RASID ANSARI & 1
=========================================
Appearance
:
MR LB DABHI APP for
Applicant
None for
Respondents
=========================================
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 08.04.2010 rendered in Sessions Case No.30
of 2008 by the learned Additional Sessions Judge, Court No.14,
Ahmedabad City, acquitting the respondents – accused of the
offences under Sections 498(A), 304(B), 306 and 114 of the Indian
Penal Code and Sections 3 and 4 of the Dowry Prohibition 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