Gujarat High Court High Court

Younus vs Unknown on 9 May, 2011

Gujarat High Court
Younus vs Unknown on 9 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   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