Gujarat High Court High Court

Jamalnabi vs State on 14 May, 2010

Gujarat High Court
Jamalnabi vs State on 14 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5170/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5170 of 2010
 

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

 

JAMALNABI
AHMED ANSARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANAN A SHAH for
Applicant(s) : 1, 
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 14/05/2010 

 

ORAL
ORDER

Rule.

Learned Additional Public Prosecutor, Mr.Mengdey, waives service of
notice of rule on behalf of the State.

2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.

3. Following
aspect is considered :-

(I) Co.accused
Altaf Gafar Subhan Khatik has been admitted to bail by a coordinate
Bench of this Court by order dated 15.03.2010 in Criminal Misc.
Application No. 2086/2010.

4. The
application deserves to be allowed on the ground of parity and the
same is allowed. The applicant is ordered to be released on bail in
connection with Crime
Register No. I-78 of 2009 of Icchapore 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 deed fit to
impose.

5. Rule
is made absolute.

6. Direct
Service is permitted.

[A.L.Dave,J.]

(patel)

   

Top