Gujarat High Court Case Information System
Print
CR.MA/5197/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5197 of 2010
=========================================================
RIYAZ
@ MONTU IQBAL AHEMAD ANSARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,
MR M.R. MENGDEY ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date : 14/05/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Mengdey waives service of
Rule on behalf of the State.
2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
3. Following
aspects are considered :-
(i) co-accused
has been admitted to bail by Coordinate Bench of this Court by order
dated 15.3.2010 passed in Criminal Misc. Application No.2086 of 2010.
4. Considering
the above aspects, the application deserves to be allowed on the
ground of parity, and the same is allowed. The applicant is ordered
to be released on bail in connection with Crime Register No. I-78 of
2009 of Ichapore Police Station, Surat 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.
5. Rule
is made absolute.
6. Direct
service is permitted.
(A.L.
DAVE, J.)
zgs/-
Top