Gujarat High Court
===================================================== vs Mr Kc Shah App For on 20 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/1013/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 1013 of 2005
=====================================================
NAVINBHAI
KARSHANBHAI SOJITRA
Versus
STATE
OF GUJARAT & ANR
=====================================================
Appearance
:
MR ASHIM PANDYA for HL PATEL
ADVOCATES for Applicant
MR KC SHAH APP for Respondent
No.1
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 23/12/2005
ORAL
ORDER
1
Heard learned Advocate Mr. Ashim Pandya for the applicant. RULE.
Learned APP Mr. K.C. Shah waives for respondent State.
2 Learned
Advocate for the applicant undertakes to produce certified copy of
the judgment and order passed by learned JMFC, Pardi.
3 The
applicant was on bail through out the trial as well as during
Criminal Appeal No. 7 of 2005.
4 In
view of above, after suspending the substantive sentence of
imprisonment, applicant is directed to be released on bail on his
furnishing personal bond of Rs. 5,000/- and like amount of surety
before the Trial Court. Bail before the Trial Court. DS permitted.
(J.R.VORA,
J.)
pnnair
Top