Gujarat High Court High Court

Thakore vs State on 13 May, 2010

Gujarat High Court
Thakore vs State on 13 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5087/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5087 of 2010
 

 
=========================================================

 

THAKORE
DHARSINGH MOHANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1, 
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 13/05/2010  
 
ORAL ORDER

Rule.

Learned Additional Public Prosecutor, Mr. Parikh waives service of
Rule on behalf of the State.

2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.

3. Following
aspects are considered :-

(i) The
applicant is facing charges for offence punishable under Sections
66(B) and 65(E) of Bombay Prohibition Act.

(ii) The
quantity is just 3 litres of liquor.

4. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicant is ordered to be released on bail in
connection with Prohibition Crime Register No.5108 of 2010 of Gadh
Police Station, District Banaskantha on his executing a bond of
Rs.5,000/- (Rupees five thousand only) with one surety of the like
amount to the satisfaction of the lower Court, subject to such
conditions which the lower Court may deem fit to impose.

5. Rule
is made absolute.

6. Direct
service is permitted.

(A.L.

DAVE, J.)

zgs/-

   

Top