Gujarat High Court Case Information System
Print
CR.A/27/5508 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2755 of 2008
With
CRIMINAL
MISC.APPLICATION No. 14123 of 2008
In
CRIMINAL APPEAL No. 2755 of 2008
=========================================================
ROHIT
RAMSINH RATHOD - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
Y.S. Lakhani, ld. sr. counsel with Mr. ASHISH M DAGLI
for Appellant(s) : 1,
Ms. H.B.
Punani, APP, for the respondent
State.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CR.A.
NO. 2755 OF 2008
Admit.
Cr.
M.A. No. 14123 of 2008
Rule.
Ms. Hansa Punani, learned APP, waives service of rule for the
respondent State.
Having
heard learned advocate for the parties and looking to the
circumstances, the applicant-convict having not been alleged to have
caused any injury, this Court is of the opinion that he deserves to
be granted bail more particularly in the circumstance that he was on
bail during trial. The present application is allowed. The
applicant-convict is enlarged on bail on his furnishing a solvent
surety of Rs. 5000/- and personal bond of the like amount on usual
terms and on the following further conditions:
(1) That
the applicant-convict shall not leave the territory of the State of
Gujarat without permission of this Court;
(2) That
the applicant-convict shall not involve himself in such or similar
offence hereafter.
In
the meanwhile, the substantive sentence shall remain under
suspension. Bail bond before the trial Court. Rule is made absolute
accordingly. Direct service is permitted.
(BHAGWATI
PRASAD, J)
(BANKIM
N. MEHTA, J)
(pkn)
Top