Gujarat High Court
Mansungji vs State on 24 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15748/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15748 of 2010
In
CRIMINAL
APPEAL No. 2195 of 2010
=========================================================
MANSUNGJI
MADHUJI THAKORE & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Applicant(s) : 1 - 2.MRPARTHSTOLIA for Applicant(s) : 1 - 2.
MR.
H.L. JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/12/2010
ORAL
ORDER
1). Rule.
Mr. H.L. Jani learned APP wavies service of Rule on behalf of the
State.
2). The
applicants have filed this application to grant them bail pending the
above Criminal Appeal. Considering the quantum of sentence, the
applicants are ordered to be released on bail on their furnishing
personal bond of Rs.10,000/- before the Trial Court, on usual terms
and conditions. Rule made absolute. Direct service is permitted.
(Z.K.SAIYED,J.)
Vahid
Top