Gujarat High Court High Court

State vs Chhotubhai on 19 March, 2010

Gujarat High Court
State vs Chhotubhai on 19 March, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1186/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1186 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHHOTUBHAI
J SARVAIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR Ld. APP for Applicant(s) : 1, 
MR BS PATEL for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 19/03/2010 

 

 
 
ORAL
ORDER

The
State has challenged the impugned order dated 11.11.2009 passed below
Ex.1 in Criminal Misc. Application No. 1547/2009 by the learned Addl.
Sessions Judge & Presiding Officer, Fast Track Court No. 2,
Vadodara granting anticipatory bail to the respondent.

Heard
Mr. Kodekar learned APP for the applicant-State. Mr. Kodekar read the
order passed by the learned Judge and argued that this is a fit case
to cancel the anticipatory bail granted to the respondent.

I
have perused the papers and also gone through the impugned order. It
appears that application filed by the respondent under sec. 438 of
CrPC was allowed by the learned Judge. I have also considered the
condition imposed by the learned Judge. Mr. Kodekar learned APP is
unable to say that which condition is breached by the respondent and
is unable to convince this court to cancel the anticipatory bail
granted to the respondent by the learned Judge.

Mr.

BS Patel learned advocate appearing for the respondent fairly states
that the respondent is duty bound to appear before the I.O. and he
will remain present before the Ravpura Police Station, Vadodara on
25.3.2010 sharp at 11.00a.m.

In
that view of the matter, there being no substance in this application
and it is dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

mandora/

   

Top