Gujarat High Court High Court

==========================================Appearance vs Mr Aj Desai on 18 March, 2009

Gujarat High Court
==========================================Appearance vs Mr Aj Desai on 18 March, 2009
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/208720/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2087 of 2009
 

In


 

CRIMINAL
APPEAL No. 276 of 2009
 

==========================================
 

BHARWAD
GOKUL TOGABHAI 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
MR BA SURTI
for the Applicant 
MR AJ DESAI, ADDL PUBLIC
PROSECUTOR for the
Respondent 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

RULE.

Mr. A.J. Desai, learned Additional Public Prosecutor, waives service
of Rule for the respondent-State.

The
allegation against the present-accused is that he had given stick
blow to the complainant and had not given blow to the deceased.
The said fact is not controverted. In that view of the matter, we
are persuaded to grant bail. Accordingly, the present application is
allowed. The applicant is ordered to be enlarged on bail on his
furnishing a solvent surety of Rs.5,000/- and personal bond of the
like amount on usual terms and on the following further conditions:-

(1) The
applicant shall not leave the territory of State of Gujarat without
permission of this Court.

(2) The
applicant 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.

Direct
service is permitted.

(BHAGWATI
PRASAD, J.)

(BANKIM
N.MEHTA, J.)

omkar

   

Top