Gujarat High Court High Court

Patel vs State on 30 September, 2010

Gujarat High Court
Patel vs State on 30 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11658/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11658 of 2010
 

In


 

CRIMINAL
APPEAL No. 1664 of 2010
 

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


 

PATEL
BECHARBHAI DWARKADAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR DHAVAL N
VAKIL for
Applicant(s) : 1, 
MR RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 30/09/2010
 

ORAL
ORDER

Rule.

Mr.R.C. Kodekar, learned
Additional Public Prosecutor, waives service of Rule on behalf of
the respondent-State.

Heard
Mr.Dhaval Vakil, learned counsel for the applicant and Mr.R.C.
Kodekar, learned Additional Public Prosecutor for the
respondent-State.

Today
this Court has admitted the appeal filed by the applicant-original
accused against the judgment and order of conviction and sentence
dated 08th September 2010 passed by the learned Special
Judge (Electricity), Mehsana in Special Electricity Case No.01 of
2010.

Mr.Vakil
has submitted that the thereafter the applicant file application
under Section 389(3) of the Code of Criminal Procedure, 1973 and the
learned Judge was pleased to suspend the sentence for the period of
one month. Mr.Vakil has also submitted that the applicant has
already paid the fine amount.

In
view of above facts and circumstances of the case emerging from the
record and in view of the fact that the learned Judge has stayed the
sentence for a period of one month and when the applicant has paid
the amount of fine, present application is hereby allowed. The
substantive sentence is hereby placed under suspension pending
hearing and disposal of the main appeal and the applicants-original
accused are hereby ordered to be released on same bail, fresh
bond. Bail
bond to be executed before the concerned trial Court. Rule is made
absolute to the aforesaid extent.

Direct
Service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top