Citation : 2021 Latest Caselaw 5751 Guj
Judgement Date : 9 June, 2021
R/CR.MA/160/2021 ORDER DATED: 09/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 160 of 2021
In
R/CRIMINAL APPEAL NO. 14 of 2021
With
R/CRIMINAL APPEAL NO. 14 of 2021
==========================================================
STATE OF GUJARAT
Versus
KAILASHBHAI RAMABHAI BHURIYA (CHAUDHARY)
==========================================================
Appearance:
MS KRINA CALLA, APP (2) for the Applicant(s) No. 1
for the Respondent(s) No. 1,2
==========================================================
CORAM: HONOURABLE MR. JUSTICE ILESH J. VORA
Date : 09/06/2021
ORAL ORDER
ORDER IN LEAVE TO APPEAL:-
This is an application preferred by the applicant - State under section 378 (1) (3) of the Code of Criminal Procedure 1973 for leave to appeal against the judgment and order of acquittal dated 09.01.2020 passed in Special (ACB) Case No.6 of 2014 by learned 3rd Additional Sessions & Special Judge, Bhuj-Kutch.
Heard learned A.P.P. Ms.Krina Calla, for the applicant - State.
Considering the averments made in the application supported by the affidavit as well as arguments advanced by learned APP for the applicant, it appears that leave to appeal deserves to be granted. Accordingly, this application is allowed in terms of Para 7[B].
R/CR.MA/160/2021 ORDER DATED: 09/06/2021
ORDER IN CRIMINAL APPEAL:-
Heard learned A.P.P. Ms.Krina Calla, for the applicant - State. ADMIT.
(ILESH J. VORA,J)
SUCHIT
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!