Gujarat High Court Case Information System Print CR.MA/11440/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 11440 of 2008 In CRIMINAL APPEAL No. 2291 of 2008 ========================================================= CHAUDHARY PRAVINBHAI LAVJIBHAI & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR DK CHAUDHARI for Applicant(s) : 1 - 2. MR LR PUJARI ASST. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 09/09/2008 ORAL ORDER
1. By
way of this application, the applicants have prayed to suspend the
sentence and to release them on bail pending appeal, preferred
against the judgment and order of the learned Additional Sessions &
Special Judge, Patan passed in Special Atrocity Case No.24 of 2007
dated 29.08.2008.
2. Heard.
The applicants are convicted for the offence punishable under Section
498-A, 323, 504 and 506(2) of the I.P.C.. During the trial the
applicants remained on bail and no untoward incident was registered
against them. Hence, taking into consideration the facts and
circumstances of the case, the application is partly allowed. The
applicants are ordered to be released on bail, pending appeal, on
the same terms and conditions as they were released by the trial
Court, on their furnishing fresh bonds of
Rs.5,000/- along with the surety of the like amount and on condition
that they will not leave India without the prior permission of the
concerned trial Court.
3. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(M.D.
Shah,J.)
Umesh/
Top