Gujarat High Court High Court

State vs Maheshbhai on 20 July, 2011

Gujarat High Court
State vs Maheshbhai on 20 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10086/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.10086 of 2011
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHESHBHAI
NARSINHBHAI PATEL - Respondent(s)
 

=========================================
 
Appearance: 
MS
CM SHAH, ADDITIONAL PUBLIC PROSECUTOR
for Applicant(s): 1, 
None
for Respondent(s): 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 20/07/2011 

 

 
ORAL
ORDER

1. By
this application, the applicant – State of Gujarat has
challenged the order dated 8th April, 2011 passed by the
learned Additional Sessions Judge (Fast Track), Ahmedabad (Rural),
Mirzapur in Criminal Miscellaneous Application No.501/2011 whereby
the respondent accused has been enlarged on bail and seeks
cancellation of the regular bail granted to the respondent.

2. Heard
Ms. C.M. Shah, learned Additional Public Prosecutor for the
applicant.

3. A
perusal of the impugned order indicates that the learned Additional
Sessions Judge has considered the nature of the allegations made
against the respondent accused and has thought it fit to enlarge the
respondent accused on bail. Considering the nature of the
allegations made in the First Information Report and the role
attributed to the respondent herein, this Court does not find any
infirmity in the impugned order of the learned Additional Sessions
Judge in enlarging the respondent accused on bail.

4. The
application being devoid of merits is accordingly rejected.

(
Harsha Devani, J. )

hki

   

Top