Citation : 2021 Latest Caselaw 16158 Guj
Judgement Date : 13 October, 2021
R/CR.MA/18290/2021 ORDER DATED: 13/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 18290 of 2021
In R/CRIMINAL APPEAL NO. 1489 of 2021
With
R/CRIMINAL APPEAL NO. 1489 of 2021
==========================================================
STATE OF GUJARAT
Versus
SUNDARBHAI S/O PRAHLADBHAI CHATURBHAI PATEL
==========================================================
Appearance:
MS. C. M. SHAH, APP for the Applicant(s) No. 1
for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE UMESH A. TRIVEDI
Date : 13/10/2021
ORAL ORDER
ORDER IN CR.MA NO.18290 OF 2021
Heard Ms. C. M. Shah, learned APP for the applicant- State.
According to her submission, the judgment of acquittal recorded by the learned Judge is erroneous as evidence of injured first informant is not appreciated in its true perspective. She has further submitted that undue importance is given to filing of FIRs under the provisions of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 either by his father or by the present complainant in the year 1997 and prior thereto, and has missed that deposition of injured witness, which is corroborated by the Doctor, who has examined him. Hence, Special Leave to Appeal is granted. Present Criminal Misc. Application stands allowed.
R/CR.MA/18290/2021 ORDER DATED: 13/10/2021
ORDER IN CR.A NO.1489 OF 2021
ADMIT.
Bailable warrant in the sum of Rs.10,000/- (Rupees Ten Thousand only) be issued against the respondent no.1- original accused.
(UMESH A. TRIVEDI, J) MEHUL
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!