Gujarat High Court Case Information System
Print
CR.MA/12046/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12046 of 2010
=========================================================
DHANJIBHAI
SUKKARBHAI GANVIT - Applicant(s)
Versus
STATE
OF GUJARAT & 11 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Applicant(s) : 1,
MR HH PARIKH Ld. APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/11/2010
ORAL
ORDER
The
original complainant of CR No. 45/2010 registered with Kaparada
Police Station for the offence under sec. 323, 326, 452, 506(2), 143,
147, 148, 149 and 307 of IPC, has filed this application for
cancellation of the bail granted to the accused by the learned
Sessions Judge, Valsad vide order dated 18.9.2010 in Criminal Misc.
Application No. 409/2010.
Heard
Mr RK Mishra learned advocate for the applicant. Mr Mishra has
vehemently argued that the order granting bail to the accused by the
learned Judge is not proper in eye of law and has committed grave
error while passing the order and therefore, the same requires to be
set aside.
I
have perused the papers and the order passed by the learned Judge.
During the course of hearing of this application, learned APP Mr.
Parikh has fairly stated that the State has not filed any application
for cancellation of bail granted to the accused by the learned
Sessions Judge, Valsad. It appears from the papers that while
granting bail to the accused, the learned Judge has imposed certain
conditions and no breach of any condition is committed by the accused
persons. Learned advocate Mr Mishra is unable to convince this Court.
There being no substance in this application and the same is hereby
dismissed.
(Z.K.
SAIYED, J)
mandora/
Top