Gujarat High Court Case Information System
Print
CR.MA/9087/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9087 of 2010
In
CRIMINAL
APPEAL No. 1357 of 2010
=========================================================
RAKESH
BHIKHABHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant(s) : 1,
MR HH PARIKH Ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/08/2010
ORAL
ORDER
The
applicant has filed this application to suspend the sentence and to
grant bail to the applicant pending the admission and final disposal
of the Criminal Appeal No. 1357/2010.
Heard
Mr. Dave learned advocate for the applicant and Mr Parikh learned APP
for the State. Considering the facts and circumstances of the case,
the substantive sentence is suspended till the final disposal of
Criminal Appeal No. 1357/2010 and the applicant is ordered to be
released on bail on his executing personal bond in the sum of Rs.
5000/- (Rs. Five Thousand only) with one surety of the like amount
with one surety of the like amount with usual conditions of bail.
Rule made absolute. DS permitted.
(Z.K.
SAIYED, J)
mandora/
Top