Citation : 2021 Latest Caselaw 15761 Guj
Judgement Date : 6 October, 2021
R/CR.MA/16839/2021 ORDER DATED: 06/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 16839 of 2021
In R/CRIMINAL APPEAL NO. 1351 of 2021
==========================================================
STATE OF GUJARAT
Versus
PRAVIN @ PARSOTAM MANGA CHUDASAMA
==========================================================
Appearance:
Mr. Hardik Soni, Addl.PUBLIC PROSECUTOR(2) for the Applicant(s)
No. 1
for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE
R.M.CHHAYA
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 06/10/2021
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE R.M.CHHAYA) 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 16.09.2020 passed by the learned Principal District and Sessions Judge, Gir Somnath in Sessions Case no.29 of 2015.
In facts of this case, leave as prayed for deserves to be granted and is hereby granted. Accordingly, the present application is allowed.
The appeal be listed for its admission. Registry is directed to call for the Record and Proceedings of the case from the concerned Court.
(THE ACTING CHIEF JUSTICE R.M.CHHAYA, J)
(BIREN VAISHNAV, J) KAUSHIK J. RATHOD
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!