Citation : 2021 Latest Caselaw 17557 Guj
Judgement Date : 22 November, 2021
R/CR.MA/20162/2021 ORDER DATED: 22/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 20162 of 2021
In R/CRIMINAL APPEAL NO. 1701 of 2021
With
R/CRIMINAL APPEAL NO. 1701 of 2021
==========================================================
STATE OF GUJARAT
Versus
RAJESH @ RAJU JAMNADAS KANANI
==========================================================
Appearance:
MR MANAN MEHTA, APP (2) for the Applicant(s) No. 1
for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE R.M.CHHAYA
and
HONOURABLE MRS. JUSTICE MAUNA M. BHATT
Date : 22/11/2021
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE R.M.CHHAYA)
ORDER IN CR.MA.20162 OF 2021 -
Heard Mr. Manan Mehta, learned APP for the applicant- State. By this application under Section 378(1)(3) of the Code of Criminal Procedure, 1973, the applicant-State has prayed for leave to file an appeal against the judgment and order of acquittal dated 18.2.2021 passed by the learned Special Judge (POCSO) & Addl. Sessions Judge, Porbandar in Special (POCSO) Case No. 10 of 2014.
In facts of this case, leave as prayed for deserves to be granted and is hereby granted. Accordingly, the present application is allowed.
R/CR.MA/20162/2021 ORDER DATED: 22/11/2021
ORDER IN CRIMINAL APPEAL -
Admit. Bailable warrant be issued in the sum of Rs.10,000/- against the respondent-accused.
(R.M.CHHAYA,J)
(MAUNA M. BHATT,J) BIJOY B. PILLAI
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!