Gujarat High Court Case Information System
Print
CR.MA/1185/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1185 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JANAKSINH
JASHWANTSINH SARVAIYA - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR Ld. APP for Applicant(s) : 1,
RULE SERVED for
Respondent(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 judgment and order dated 7.12.2009
passed by the learned Addl. Sessions Judge & Presiding Officer,
Fast Track Court No. 2, Vadodara in Criminal Misc. Application No.
1652/2009, whereby the learned Judge has granted bail to the
respondent.
Mr.
Kodekar learned APP appearing for the applicant- State has argued
that the learned Judge has not considered the evidence of
prosecution and order of learned Judge is not proper in eye of law
and requires to be quashed and set aside.
I
have perused the impugned order passed by the learned Judge and also
heard Mr. Kodekar for the applicant-State. Mr. Kodekar is unable to
convince this Court that in which manner and fashion, considering the
conduct of the respondent, he has committed any wrong with the
investigation. Mr. Kodekar is unable to convince this Court that on
what ground bail granted to the respondent can be cancelled. There
being no substance in this application and it is dismissed. Rule is
discharged.
(Z.K.SAIYED,
J.)
mandora/
Top