Gujarat High Court High Court

Jagdishbhai vs State on 19 January, 2010

Gujarat High Court
Jagdishbhai vs State on 19 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/12/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 12 of 2010
 

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

 

JAGDISHBHAI
VARDADBHAI PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Applicant(s) : 1,MR CHINMAY M GANDHI for Applicant(s) : 1, 
MR LR
PUJARI, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 26.2.2010. Mr.Pujari waives service of notice on behalf
of respondent no.1-State.

It
is submitted that during the trial and in appeal, the applicant was
on bail. Hence, the applicant is ordered to be released on bail on
his executing a personal bond of Rs.5,000/- (Rupees five thousand
only) with surety of like amount before the trial Court on condition
that he shall not leave India without prior permission of the Court
and on usual terms and conditions. On his release, the applicant
shall deposit Rs.50,000/- (Rupees fifty thousand only) before the
Registry of this Court within one month from today. If the applicant
fails to comply with this condition, the bail granted by this Court
shall stand cancelled automatically. Direct service is permitted.

(
M.D.Shah, J )

pathan

   

Top