Gujarat High Court High Court

Ayub vs State on 10 March, 2010

Gujarat High Court
Ayub vs State on 10 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/71/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 71 of 2010
 

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

AYUB
JIVAN SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR BY MANKAD for Applicant(s) :
1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 10/03/2010 

 

ORAL
ORDER

Heard
learned advocates appearing for the parties.

Rule.

Mr. Kartik Pandya, learned APP, waives service of rule on behalf of
respondent.

Considering
the facts and circumstances of the case, submissions made by learned
counsel for the applicant and prima facie nature of appreciation of
evidence of complainant at Exh. 18 by the Court below, I deem it just
and proper to enlarge the applicant on bail on furnishing bond of Rs.
5,000 (Rupees Five Thousand only) and surety of the like amount
before the concerned court, the applicant shall be enlarged on bail
on usual terms and conditions.

During
the pendency of the revision application impugned orders dated
30.12.1994 passed in Criminal Case No.763/1993 by learned J.M.F.C. At
Rapar-Kachchh and judgment and order dated 29.9.2009 passed in
Criminal Appeal No.5 of 1999 by the Fast Track Court at Gandhidham,
shall remain stayed.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top