Gujarat High Court
Jamal vs State on 14 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9889/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9889 of 2011
In
CRIMINAL
APPEAL No. 879 of 2011
=========================================================
JAMAL
FATEMOHAMMED LAKHANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKKAR for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2011
ORAL
ORDER
Rule.
Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.
The
applicant has filed this application for enlarging him on bail,
pending the hearing of Criminal Appeal No. 879 of 2011.
Heard.
In the facts of the case, the applicant is ordered to be enlarged on
bail on his executing the personal Bond of Rs.10,000/- with one
surety of like amount, and on usual terms and conditions. Bail before
the trial Court.
Application
is allowed. Rule is made absolute accordingly. D.S. Permitted.
(Z.K.SAIYED,
J.)
sas
Top