Citation : 2021 Latest Caselaw 16017 Guj
Judgement Date : 11 October, 2021
R/CR.MA/16408/2021 ORDER DATED: 11/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 16408 of 2021
In R/CRIMINAL APPEAL NO. 1305 of 2021
With
R/CRIMINAL APPEAL NO. 1305 of 2021
==========================================================
STATE OF GUJARAT
Versus
VECHATBHAI MATHURBHAI NAYAK
==========================================================
Appearance:
MR. HARDIK SONI, ADDITIONAL PUBLIC PROSECUTOR(2) for the
Applicant(s) No. 1
for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR.
JUSTICE R.M.CHHAYA
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 11/10/2021
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE R.M.CHHAYA)
The State has filed this Application, seeking leave under
Section 378(1)(3) of the Code of Criminal Procedure, to present the
Appeal, against the judgment and order of 4th Addl. Sessions Juge,
Panchmahal at Halol dated 28.09.2018 in Sessions Case No. 60 of 2017.
The Accused was charged under Sections 302, 436, 504 and 114 of IPC
and Sec.135 of the Gujarat Police Act. The Sessions Court recorded
acquittal.
We have heard Mr. Hardik Soni, learned Additional Public
R/CR.MA/16408/2021 ORDER DATED: 11/10/2021
Prosecutor for the Applicant - State. He has rendered to the court, copies
of relevant evidences. Leave as prayed for is granted. This Application is
allowed.
Appeal to be listed for admission hearing in the week beginning
from 15.11.2021.
(THE ACTING CHIEF JUSTICE R.M.CHHAYA, J)
(BIREN VAISHNAV, J) Bimal
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!