Gujarat High Court High Court

Nayanbhai vs State on 20 January, 2010

Gujarat High Court
Nayanbhai vs State on 20 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/526/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 526 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 724 of 2009
 

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

 

NAYANBHAI
SHITALBHAI BALODIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NR KODEKAR for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 20/01/2010 

 

ORAL
ORDER

Rule.

Mr.LR Pujari, learned APP waives service of rule on behalf of the
respondent State.

It
is submitted that during the trial and in appeal, the applicant was
on bail. Taking into consideration the submissions made by the
learned advocate for the applicant, the applicant is ordered to be
released on bail on his executing personal bond of Rs.5000/- (Rupees
five thousand only) and the surety of like amount before the trial
Court on condition that he shall not leave India without prior
permission of the Court.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(M.D.Shah,J)

pathan

   

Top