Gujarat High Court High Court

Dineshsingh vs State on 11 May, 2010

Gujarat High Court
Dineshsingh vs State on 11 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4277/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4277 of 2010
 

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

 

DINESHSINGH
GUDSINGH THAKORE - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
SHAKEEL A QURESHI for
Applicant. 
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 11/05/2010 

 

ORAL
ORDER

Heard
the learned advocate for the applicant and the learned A.P.P for the
State.

2. Following
aspects are considered :-

(i) Accusation
against the applicant is that of permitting his vehicle for
transportation of liquor;

(ii) The
person, who was in charge of the vehicle at the time of seizure, has
been admitted to bail;

3. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicant is ordered to be released on bail in
connection with Crime Register No. III.524/2009 of Kadodara 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
deem fit to impose.

4. Rule
is made absolute.

5. Direct
Service is permitted.

[A.L.Dave,J.]

(patel)

   

Top