Gujarat High Court Case Information System
Print
CR.MA/4277/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4277 of 2010
=========================================================
DINESHSINGH
GUDSINGH THAKORE - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant.
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 11/05/2010
ORAL
ORDER
Heard
the learned advocate for the applicant and the learned A.P.P for the
State.
2. Following
aspects are considered :-
(i) Accusation
against the applicant is that of permitting his vehicle for
transportation of liquor;
(ii) The
person, who was in charge of the vehicle at the time of seizure, has
been admitted to bail;
3. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicant is ordered to be released on bail in
connection with Crime Register No. III.524/2009 of Kadodara Police
Station, on his executing a bond of Rs. 10,000/- (Rupees Ten Thousand
only) 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.
4. Rule
is made absolute.
5. Direct
Service is permitted.
[A.L.Dave,J.]
(patel)
Top