Gujarat High Court Case Information System
Print
CR.MA/11815/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11815 of 2010
In
CRIMINAL
APPEAL No. 1684 of 2010
=========================================
STATE
OF GUJARAT
Versus
SUNILKUMAR
BHAGVATPRASAD AGRAWAL
=========================================
Appearance
:
MR RC KODEKAR 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.R. C. Kodekar, learned APP
for the applicant – State of Gujarat and on perusal of the
impugned judgment and order dated 24.06.2010 rendered in Sessions
Case No.93 of 2009 by the learned Additional Sessions Judge, Anand,
acquitting the respondent – accused of the offences under
Sections 3 and 4 of the Dowry Prohibition Act, Section 135 of the
Bombay Police Act and Section 25(1)(b)(a) of the Arms 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