Gujarat High Court High Court

Manjur vs State on 13 May, 2010

Gujarat High Court
Manjur vs State on 13 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4252/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4252 of 2010
 

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

 

MANJUR
ALAM HANIFMIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANAN A SHAH for
Applicant(s) : 1 - 2. 
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 13/05/2010  
ORAL ORDER

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

2. Following
aspects are considered :-

(i) The
applicants are facing charges for offence punishable under Sections
489(B), (C) and 120B of IPC;

(ii) chargesheet
is filed;

(iii) The
applicants are young boys aged around 20 years;

(iv) Their
involvement is revealed through statement of co-accused;

(v) They
are found to be in possession of fake notes of denomination of 100,
500 and 1000 in different numbers;

(vi) There
is no material to infer anything beyond possession, at this stage.

3. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicants are ordered to be released on bail
in connection with Crime Register No. I-15 of 2009 of Chikhli Police
Station on their executing a bond of Rs.10,000/- (Rupees ten thousand
only) each with one surety each of the like amount to the
satisfaction of the lower Court, subject to such conditions which the
lower Court may deem fit to impose.

4. Rule
is made absolute.

5. Direct
service is permitted.

(A.L.

DAVE, J.)

zgs/-

   

Top