Gujarat High Court High Court

Nileshkumar vs State on 22 February, 2010

Gujarat High Court
Nileshkumar vs State on 22 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1662/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1662 of 2010
 

In


 

CRIMINAL
APPEAL No. 307 of 2010
 

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

 

NILESHKUMAR
DASHRATBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR LR
PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr.Pujari waives service of notice of rule on behalf of
the respondent State.

The
present appellant was convicted for the offence punishable under
Section 304-II of IPC. It is an admitted fact that as per the
prosecution case the injuries were caused by fist blows by the
present appellant accused to the deceased and the cause of death of
cardiac arrest. It is submitted by Mr.Mangukiya that the appellant
was on bail during the trial. It is further submitted by
Mr.Mangukiya that the trial Court has awarded the sentence of 5 years
for the offence punishable under Section 304-II of IPC.

On
the facts and in the circumstances of the case, the appellant is
ordered to be released on bail on his executing personal bond of
Rs.10,000/- and the solvent surety of like amount before the trial
Court and on condition that he shall not leave India without prior
permission of the Court.

Direct
service is permitted.

(M.D.Shah,J)

pathan

   

Top