Gujarat High Court High Court

Amirmiya vs State on 9 June, 2010

Gujarat High Court
Amirmiya vs State on 9 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5887/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5887 of 2010
 

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


 

AMIRMIYA
KODERMIYA SAIEKH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
YM THAKORE for
Applicant(s) : 1 - 2. 
MR RC KODEKAR, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 09/06/2010 

 

 
 
ORAL
ORDER

1. RULE.

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

2. Heard
learned Advocate for the applicants and learned Additional Public
Prosecutor for the respondent State.

3. Following
aspects are considered:-

Charge
sheet has been filed.

The
allegation against the applicants is that of the recipients of
stolen ornaments, in the form of gold ingot and not the original
ornaments.

4. Considering
the above, the application deserves to be allowed and the same is
allowed. The applicants are ordered to be released on bail in
connection with CR I-No.136 of 2009 registered with Mansa Police
Station, on their executing a bond of Rs.10,000/- (Rupees Ten
Thousand Only) each with one surety of the like amount to the
satisfaction of the lower Court, subject to such conditions which the
lower Court may deem fit to impose.

5. Rule
is made absolute.

Direct
service is permitted.

(A.L.Dave,
J.)

*Shitole

   

Top