Citation : 2021 Latest Caselaw 4342 Guj
Judgement Date : 17 March, 2021
R/CR.MA/20286/2020 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 20286 of 2020
In R/CRIMINAL APPEAL NO. 1369 of 2020
==========================================================
STATE OF GUJARAT
Versus
DINESHBHAI BHULABHAI CHUNARA
==========================================================
Appearance:
MS KRINA CALLA, APP (2) for the Applicant(s) No. 1
MS. MAYURI P CHAUHAN(7069) for the Respondent(s) No. 1,2,3,4
==========================================================
CORAM: HONOURABLE MR. JUSTICE A.J.DESAI
and
HONOURABLE MR. JUSTICE A.S. SUPEHIA
Date : 17/03/2021
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE A.J.DESAI)
1. By way of the present application under Section 378 (4) of the Code of Criminal Procedure, 1973, the applicant - original complainant has prayed to grant leave to appeal against the judgment and order of acquittal dated 28.02.2020 passed by learned Additional Sessions Judge, City Civil Court, Court No.10, Ahmedabad in Sessions Case No.569 of 2017.
2. We have heard learned advocates appearing for the respective parties. We have also perused the impugned judgment of the learned Trial Court. Considering the facts and circumstances of the case, we are of the opinion that the present application requires consideration and hence, the same is allowed. Leave as prayed for is granted.
Sd/ (A.J.DESAI, J) Sd/ (A.S.SUPEHIA, J) Bhavesh-[pps]*
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!