Gujarat High Court High Court

Ramubhai vs State on 6 December, 2010

Gujarat High Court
Ramubhai vs State on 6 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14710/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14710 of 2010
 

In


 

CRIMINAL
APPEAL No. 2029 of 2010
 

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


 

RAMUBHAI
SHANTIBHAI DEVIPUJAK (VAGHRI) & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR ASHISH M
DAGLI for
Applicant(s) : 1 - 2. 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/12/2010
 

ORAL
ORDER

Rule.

Mr.H.L. Jani, learned
Additional Public Prosecutor, waives service of Rule on behalf of
the respondent-State.

Present
application is filed by the applicants under Section 389 of the Code
of Criminal Procedure, 1973 for suspension of sentence imposed upon
him vide judgment and order dated 24th November 2010
passed by the learned Principal District & Sessions Judge,
Gandhinagar, in Sessions Case No.48 of 2009 by releasing the
applicants-accused on bail during the pendency of the appeal.

The
learned Principal District & Sessions Judge, Gandhinagar, by his
judgment and order dated 24th November 2010 convicted the
applicants for the offences punishable under Section 395 of the
Indian Penal Code and ordered to undergo rigorous imprisonment for a
period of five years and also imposed fine of Rs.02,000/-, and in
default of payment of fine, ordered to undergo simple imprisonment
for a further period of two months.

Heard
Mr.Ashish Dagli, learned counsel for the applicants and Mr.H.L.
Jani, learned Additional Public Prosecutor for the respondent-State.

I
have gone through the papers produced before me as well as the
judgment and order of conviction passed by the learned Principal
District & Sessions Judge, Gandhinagar.

Looking
to the facts of the case, I am of the opinion that this is a fit
case to suspend the sentence awarded to the applicants. Hence, the
present application is hereby allowed. The substantive sentence is
hereby placed under suspension pending hearing and disposal of the
main appeal and the applicants-original accused are hereby ordered
to be released on bail on their furnishing surety of Rs.10,000/- and
a personal bond of the like amount on usual terms and conditions.
Rule is made absolute to the aforesaid extent.

Direct
Service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top