IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 6917 of 2002
in
CRIMINAL APPEALNo 801 of 2002
--------------------------------------------------------------
RAMJIBHAI GANESHBHAI TADVI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 6917 of 2002
MR HARIN P RAVAL for Petitioner No. 1
MR PR ABICHANDANI, APP, for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE A.L.DAVE
Date of Order: 01/10/2002
ORAL ORDER
Rule. Learned Additional Public Prosecutor, Mr.
Abichandani, waives service of notice of Rule on behalf
of the State.
Heard learned Advocate, Mr. Raval, and learned
Additional Public Prosecutor, Mr. Abichandani, on
question of bail. Mr. Raval states that the
applicant-appellant was on bail during the trial. In
facts and circumstances of the case, the
applicant-appellant be admitted to bail on his executing
a personal bond of Rs.10,000/- and furnishing a surety of
like amount to the satisfaction of the Trial Court, on
condition that he will not leave the State of Gujarat
without prior permission of this Court, pending the
appeal. Rule absolute.
Direct service is permitted.
[ A.L. DAVE, J. ]
gt