Gujarat High Court Case Information System
Print
CR.MA/9108/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9108 of 2010
In
CRIMINAL
APPEAL No. 1497 of 2009
=========================================================
RAMCHANDRA
CHANDRAPAL YADAV - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-accused for
releasing him on regular bail on the ground that he could not
furnish the surety and the appeal preferred by the State is still
pending.
It
has been stated by the learned APP that the bailable warrant was
issued by this Court in the proceedings of Criminal Appeal
No.1497/09 and as the applicant-convict could not furnish the surety
of Rs.5,000/-, he has been kept in prison.
It
appears to us that as such, the applicant-accused was already
acquitted by the Trial Court and the appeal has been admitted.
Considering
the financial position of the applicant-accused, he shall be
released by the jail authority on personal bond of Rs.5,000/-.
Application
disposed of accordingly. Office shall immediately intimate the
order to the concerned jail authority for compliance.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top