Gujarat High Court Case Information System
Print
CR.A/524/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 524 of 2011
=====================================
YOUNUS
@ GOGHA KARIM GHANCHI & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=====================================
Appearance
:
M/S S G ASSOCIATES for
Appellant(s) : 1 - 2.
MR KARTIK PANDYA, APP for Opponent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 09/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the appellants – original accused nos.
1 and 2 in Sessions Case No. 28 of 2009, which came to be decided by
judgment and order dated 23rd February 2011 by the learned
Additional Sessions Judge, Fast Track Court No. 1, Surendranagar,
Camp at: Limbdi, whereby, the learned Judge is pleased to award both
the accused the Life Imprisonment for the offences punishable under
Sections 302 and 114 of the Indian Penal Code and a Fine of
Rs.1,000/-, in default to undergo Rigorous Imprisonment for 03
months. The learned Judge was pleased to award both the accused
sentence to undergo 01 year’s Rigorous Imprisonment and a Fine of
Rs.100/- in default to undergo Rigorous Imprisonment of 01 month for
the offences punishable under Sections 504 and 114 of the Indian
Penal Code. The learned Judge was also pleased to award both the
accused sentence to undergo 06 months’ Rigorous Imprisonment and a
Fine of Rs.100/- in default to undergo Rigorous Imprisonment of 01
month for an offence punishable under Section 135 of the B.P. Act.
2.0 It
being first appeal against conviction, ADMIT.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top