Gujarat High Court Case Information System
Print
CR.MA/2843/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2843 of 2008
In
CRIMINAL
APPEAL No. 1093 of 2008
=========================================================
GOBERBHAI
DESURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Applicant(s) : 1,
MS HANSA PUNANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/03/2008
ORAL
ORDER
Rule.
Learned APP Ms.Hansa Punani waives service of rule.
Having
heard the learned advocate for the applicant and the learned APP for
the State and having perused the judgment under consideration, I find
that this is a fit case where the applicant should be granted bail
pending appeal. It may be noted that the complaint for offence under
section 376 of the Indian Penal Code by the victim girl about 5
months after the alleged incident. It may also be noted that the
applicant was on bail during trial and that the appeal will take
substantial time for hearing. Under the circumstances, the
applicant is ordered to be released on bail on furnishing bond of
Rs.5,000/- (Rupees five thousand) with one surety of like amount and
on condition that he shall not leave State of Gujarat without the
permission of Court and shall make himself available whenever
directed. Rule is made absolute accordingly.
Direct
service is permitted.
(Akil Kureshi, J.)
(vjn)
Top