Gujarat High Court High Court

Devilal vs State on 13 May, 2011

Gujarat High Court
Devilal vs State on 13 May, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5978/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5978 of 2011
 

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

 

DEVILAL
MODIRAM SUTHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/05/2011 

 

ORAL
ORDER

Counsel
for the petitioner submitted that against the sentence of 5 years,
the petitioner is in jail since September 2009. Thus for more than
one year, he has already served out the sentence. His appeal is
pending before the Sessions Court.

Considering
the above aspects, the petitioner is ordered to be released on bail
pending his appeal before the Sessions Court in connection with
Criminal Case No.2693 of 2009 on furnishing bond of Rs.25,000/-
(Rupees Twentyfive thousand only) with one surety of the like
amount to the satisfaction of the lower Court and on conditions that
he shall :

[a] not
leave the State of Gujarat without prior permission of the Court;

(b) attend
the Court as and when directed;

[c] furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

Rule
is made absolute accordingly.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top