Gujarat High Court Case Information System
Print
CR.MA/4685/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4685 of 2010
=========================================================
MEHBUBBHAI
@ MEBLO RAMZANBHAI SINDHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JM BAROT for
Applicant(s) : 1,
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 12/05/2010
ORAL
ORDER
Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
2. Following
aspects are considered :-
(i) The
applicant is facing charges of offences punishable under Sections
379, 427, 120-B & 114 of I.P.C, Section 3 of the Damage to Public
Property Act, Sections 3 & 7 of the Essential Commodities Act and
Section 15(2) of the Petroleum and Mineral Pipelines Act.
(ii) F.I.R
is based on the derived information.
3. 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 Crime Register No. I-37 of 2009 of Becharaji
Police Station, on his executing a bond of Rs. 10,000/- (Rupees ten
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 deed fit to impose.
4. Rule
is made absolute.
5. Direct
Service is permitted.
[A.L.Dave,J.]
(patel)
Top