Citation : 2022 Latest Caselaw 3781 Guj
Judgement Date : 30 March, 2022
R/CR.MA/5780/2020 ORDER DATED: 30/03/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 5780 of 2020
==========================================================
HARNESH NARESHCHANDRA MEHTA PROPRIETOR, DEEP CHEMICALS
Versus
NITIN RAMKISHAN GUPTA PROPRIETOR, AGARWAL INDUSTRIES
==========================================================
Appearance:
MR PARESH H VAGHELA(3580) for the Applicant(s) No. 1
MR SANDIP M PATEL(5649) for the Applicant(s) No. 1
MEHUL A SURATI(7870) for the Respondent(s) No. 1
MR RC KODEKAR, ADDL PUBLIC PROSECUTOR for the Respondent(s)
No. 2
==========================================================
CORAM:HONOURABLE MR. JUSTICE RAJENDRA M. SAREEN
Date : 30/03/2022
ORAL ORDER
1. This is an application by the applicant - original complainant under Section 378(4) of the Code of Criminal Procedure, 1973, seeking leave of this Court to present an appeal against the judgment and order of acquittal, passed by the learned 4th Additional Chief Judicial Magistrate, Ahmedabad (Rural) dated 16.10.2019 in Criminal Case No. 8609 of 2016.
2. Heard, learned advocate Ms. Avnika Panchal for learned advocate Mr. Sandip M. Patel the applicant, Mr. Mehul A. Surati for the respondent No.1 and learned APP Mr. R. C. Kodekar for respondent - State and perused the impugned judgment and order of the trial Court.
3. Considering the avernments made in the application and submissions made by the learned advocates appearing for the
R/CR.MA/5780/2020 ORDER DATED: 30/03/2022
respective parties, leave, as prayed for, is granted. This application is allowed. Rule is made absolute accordingly.
Registry to number and list the main appeal for admission within three weeks from today.
(RAJENDRA M. SAREEN,J) DRASHTI K. SHUKLA
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!