Gujarat High Court Case Information System
Print
CR.MA/5170/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5170 of 2010
=========================================================
JAMALNABI
AHMED ANSARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MANAN A SHAH for
Applicant(s) : 1,
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 14/05/2010
ORAL
ORDER
Rule.
Learned Additional Public Prosecutor, Mr.Mengdey, waives service of
notice of rule on behalf of the State.
2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
3. Following
aspect is considered :-
(I) Co.accused
Altaf Gafar Subhan Khatik has been admitted to bail by a coordinate
Bench of this Court by order dated 15.03.2010 in Criminal Misc.
Application No. 2086/2010.
4. The
application deserves to be allowed on the ground of parity and the
same is allowed. The applicant is ordered to be released on bail in
connection with Crime
Register No. I-78 of 2009 of Icchapore Police Station, on his
executing a bond of Rs. 10,000/- (Rupees ten thousand only) with one
surety of the like amount to the satisfaction of the lower Court,
subject to such conditions which the lower Court may deed fit to
impose.
5. Rule
is made absolute.
6. Direct
Service is permitted.
[A.L.Dave,J.]
(patel)
Top