Gujarat High Court High Court

Anilbhai vs State on 30 March, 2011

Gujarat High Court
Anilbhai vs State on 30 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4439/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4439 of 2011
 

In


 

CRIMINAL
APPEAL No. 421 of 2011
 

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

 

ANILBHAI
BHIMBHAI DHADHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
:MR
BA SURTI for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 30/03/2011 

 

 
ORAL
ORDER

Rule.

Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.

The
applicant has filed this application for suspending the sentence
awarded by Judgment and order dated 23.3.2011 passed by the learned
Special Jduge, Bhavnagar, Camp at Boatad, in Special Atrocity Case
No.16 of 2009 and to release the applicant on bail, pending the
hearing of Criminal Appeal No.421/11.

Learned
Advocate Mr. Surti has contended that during the trial, the applicant
was on bail and after awarding the sentence by the learned Special
Judge, the applicant has surrendered before the Authority.

In
the facts of the case, the application is allowed. The applicant is
ordered to be enlarged on bail on his executing a personal bond of
Rs.10,000/- and on usual terms and conditions. Bail before the trial
Court. Rule made absolute accordingly. D.S. Permitted.

(Z.K.SAIYED,
J.)

sas

   

Top