Gujarat High Court Case Information System
Print
CR.RA/126/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 126 of 2011
=========================================================
AMRUTLAL
MAGANLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/03/2011
ORAL
ORDER
Heard
learned advocate Mr.Panchal for the petitioner. It is submitted by
Mr.Panchal that the petitioner is in jail since 2000. However,
during the trial as well as during the pendency of appeal, the
petitioner was released on bail.
Notice
returnable on 29.4.2011. Learned APP Mr.L.R.Pujari waives service of
notice on behalf of respondent No.1-State.
Office
is directed to call for Record & Proceedings of P.F.A.Case No.22
of 1997 from the Court of learned Judicial Magistrate First Class,
Municipal Corporation, Surat as well as Record & Proceedings of
Criminal Appeal No.59 of 2001 from the Court of learned Additional
Sessions Judge, Surat so as to reach this Court on or before
28.4.2011.
Meanwhile
the petitioner is ordered to be released on bail on his executing a
personal bond of Rs.5,000/- (Rupees Five Thousand) with one surety of
the like amount and subject to the conditions that he shall not
leave India without prior permission of the concerned Sessions
Court. Direct service (today) is permitted.
[M.D.Shah,
J.]
syed/
Top