Gujarat High Court High Court

Hasanali vs M on 17 August, 2010

Gujarat High Court
Hasanali vs M on 17 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9408/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9408 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 414 of 2010
 

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

 

HASANALI
HAIDARALI CHARANIYA - Applicant(s)
 

Versus
 

M
R MAHAJAN OR HIS SUCCESSOR IN OFFICE, FOOD INSPECTOR & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK S SONI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 3, 
MR DEVANG
VYAS, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Vyas waives service of rule for respondent State.

Considering
the nature of sentence and the fact that Criminal Revision
Application No. 414/2010 is unlikely to be heard immediately,
applicant is ordered to be released on bail on his furnishing bond of
Rs. 5,000/-(Rupees Five Thousand) with one surety of like-amount on
following conditions :

not
take undue advantage of his liberty or abuse his liberty;

maintain
law and order;

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
his passport, if any, to the Lower Court immediately.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top