Gujarat High Court Case Information System
Print
CR.MA/9408/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9408 of 2010
In
CRIMINAL
REVISION APPLICATION No. 414 of 2010
=========================================================
HASANALI
HAIDARALI CHARANIYA - Applicant(s)
Versus
M
R MAHAJAN OR HIS SUCCESSOR IN OFFICE, FOOD INSPECTOR & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
HARDIK S SONI for
Applicant(s) : 1,
None for Respondent(s) : 1, 3,
MR DEVANG
VYAS, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/08/2010
ORAL
ORDER
Rule.
Learned APP Mr. Vyas waives service of rule for respondent State.
Considering
the nature of sentence and the fact that Criminal Revision
Application No. 414/2010 is unlikely to be heard immediately,
applicant is ordered to be released on bail on his furnishing bond of
Rs. 5,000/-(Rupees Five Thousand) with one surety of like-amount on
following conditions :
not
take undue advantage of his liberty or abuse his liberty;
maintain
law and order;
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
his passport, if any, to the Lower Court immediately.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute. Application is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top