Gujarat High Court
State vs Maganbhai on 8 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1242220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12422 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAGANBHAI
KANJIBHAI GONDALIYA - Respondent(s)
=========================================================
Appearance
:
MR
SP HASURKAR, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/10/2008
ORAL
ORDER
The
present petition has been filed by the State of Gujarat under Section
439(2) of the Criminal Procedure Code for cancellation of the bail
granted to the respondent original accused by the trial Court by
order dated 14.08.2008 in Criminal Misc. Application No.311 of 2008.
Heard
Mr.Hasurkar, learned APP, for the applicant State.
While
granting bail to the respondent original accused, the trial Court
has observed that the entire loan amount is paid by the present
respondent original accused.
No
ground is made out for cancellation of the bail. Hence, the petition
is rejected.
(M.D.Shah,
J.)
*Shitole
Top