Gujarat High Court High Court

Mansungji vs State on 24 December, 2010

Gujarat High Court
Mansungji vs State on 24 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15748/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15748 of 2010
 

In


 

CRIMINAL
APPEAL No. 2195 of 2010
 

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

 

MANSUNGJI
MADHUJI THAKORE & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHITSTOLIA
for
Applicant(s) : 1 - 2.MRPARTHSTOLIA for Applicant(s) : 1 - 2. 
MR.
H.L. JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 24/12/2010 

 

 
 
ORAL
ORDER

1). Rule.

Mr. H.L. Jani learned APP wavies service of Rule on behalf of the
State.

2). The
applicants have filed this application to grant them bail pending the
above Criminal Appeal. Considering the quantum of sentence, the
applicants are ordered to be released on bail on their furnishing
personal bond of Rs.10,000/- before the Trial Court, on usual terms
and conditions. Rule made absolute. Direct service is permitted.

(Z.K.SAIYED,J.)

Vahid

   

Top