Gujarat High Court High Court

Madhusudan vs State on 6 April, 2011

Gujarat High Court
Madhusudan vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4132/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4132 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 140 of 2011
 

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

 

MADHUSUDAN
DALICHANDBHAI KALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
Ms.C.M.Shah, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
 
ORAL
ORDER

This
application is filed by the applicant for releasing him on bail.

The
present applicant is convicted by the learned J.M.F.C., Lakhtar in
Criminal Case No.116 of 1999 by judgment dated 7.4.2010 whereby he
was sentenced to undergo simple imprisonment for two years and fine
of Rs.10,000/-, failing to pay fine, further two months simple
imprisonment. Against the said judgment, the applicant filed Criminal
Appeal No.21 of 2010 in which the learned Additional Sessions Judge,
Surendranagar reduced the sentence of simple imprisonment from two
years to one year.

Learned
advocate Mr.Buch for the applicant submitted that the applicant is 71
years old and he is in jail since 22.3.2011 and that he has already
paid the fine amount of Rs.10,000/-.

In
view of the above, this application is allowed. The applicant is
released on bail on executing personal bond of Rs.5,000/- with surety
of like amount before the trial Court on usual terms and conditions
and on condition that he shall not leave India without prior
permission of the Court.

Direct
service is permitted.

(
M.D.Shah, J )

srilatha

   

Top