Gujarat High Court Case Information System
Print
CR.MA/3296/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3296 of 2011
In
CRIMINAL
APPEAL No. 359 of 2011
=========================================================
JITENDRA
BAHADURSINGH RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MATAFER R PANDE for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/03/2011
ORAL
ORDER
Rule.
Learned APP Mr. R.C. Kodekar waives service of Rule on behalf of the
respondent-State.
The
applicant has filed this application for releasing him on bail
pending the hearing of above mentioned Criminal Appeal. Considering
the facts of the case, the substantive sentence is suspended till the
final disposal of the appeal and the applicant is ordered to be
released on bail. It is stated at the bar by the learned Advocate
for the applicant that the applicant is on bail. Hence, same bail,
fresh bonds and on same terms and conditions. Bail before the Trial
Court. Rule made absolute. Direct service is permitted.
(Z.K.SAIYED,J.)
Vahid
Top