Gujarat High Court High Court

Harijan vs State on 1 July, 2008

Gujarat High Court
Harijan vs State on 1 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8225/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8225 of 2008
 

In


 

CRIMINAL
APPEAL No. 1793 of 2008
 

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

 

HARIJAN
MANABHAI GANDABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Applicant(s) : 1,MR DIPESH K SONI for Applicant(s) : 1, 
MR AD
DESAI ASST. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
ORAL
ORDER

By
way of this application, the applicant has prayed to release him on
bail pending appeal filed by him.

The
applicant, herein, is convicted for the offence punishable under
Section 135(1) of the Electricity Act by the learned Special Judge,
Mehsana in connection with the case registered as Special Electricity
Case No.43 of 2007 and is sentenced to undergo simple imprisonment
for a period of one year and to pay fine of Rs.43,251 and in case of
default to undergo further imprisonment for seven months. Throughout
the trial, the applicant has remained on bail. Taking in to
consideration the gravity of the offence and in view of the fact that
the applicant has been in jail since 2nd June, 2008, this
application deserves to be allowed.

In
the result, the application is allowed and the applicant is ordered
to be released on bail, pending appeal, on his furnishing bail bonds
in the sum of Rs.5,000/- along with the surety of the like amount and
on condition that he will not leave Gujarat without the prior
permission of the concerned trial Court. Rule is made absolute to
the aforesaid extent. Direct service is permitted.

(M.D.

Shah,J.)

Umesh/

   

Top