Gujarat High Court Case Information System
Print
CR.A/262320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2623 of 2008
With
CRIMINAL
MISC.APPLICATION No. 12770 of 2008
In
CRIMINAL APPEAL No. 2623 of 2008
======================================
SAILESHKUMAR
RANJITBHAI PATEL
Versus
STATE
OF GUJARAT
======================================
Appearance
:
MR SHAKEEL A QURESHI for the
Appellant
Ms Mita Panchal, Additional Public Prosecutor for the
Opponent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
APPEAL No. 2623 of 2008
Admit.
CRIMINAL
MISC.APPLICATION No. 12770 of 2008
Rule.
Ms Hansa Punani, learned Additional Public Prosecutor waives service
of Rule for the respondent-State.
The
present application is allowed. The applicant is 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.)
*mohd
Top