Gujarat High Court High Court

Kamleshsinh vs State on 25 June, 2008

Gujarat High Court
Kamleshsinh vs State on 25 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8103/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8103 of 2008
 

In


 

CRIMINAL
APPEAL No. 1780 of 2008
 

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

 

KAMLESHSINH
KALUSINH THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Applicant. 
Mr.A.J.Desai, AGP for the
respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/06/2008 

 

 
 
ORAL
ORDER

This
Court has gone through the judgment and order of conviction and
sentence dated 18-3-2008 passed by the Second Additional Sessions
Judge, Sabarkantha at Himatnagar in Sessions Case no.64/2007.

At
the time of incident the victim was aged about more than 16 years.
During the trial, the applicant-original accused was on bail. The
only allegation against the applicant-original accused is that he had
abetted in the commission of crime by taking the victim on his motor
cycle and there is no allegation against the applicant-original
accused for rape. At the time of the incident, the applicant-original
accused was aged about 19 years.

Considering
all these aspects, the applicant-opriginal accused is ordered to be
released on bail on the same terms as he was ordered by the trial
Court, but on his furnishing fresh bonds. Direct service is
permitted.

(M.D.Shah,J.)

lee.

   

Top