Gujarat High Court High Court

Navsingbhai vs State on 13 January, 2010

Gujarat High Court
Navsingbhai vs State on 13 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14576/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14576 of 2009
 

In


 

CRIMINAL
APPEAL No. 2608 of 2009
 

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

 

NAVSINGBHAI
@ NEVALBHAI JAGANBHAI RATHVA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Applicant(s) : 1 - 2.MR HARDIK A DAVE for Applicant(s) : 1 - 2. 
MR
LR PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

The
present applicant nos.1 and 2 are convicted for the offence under
Section 324 of Indian Penal Code and three years sentence was awarded
by the trial Court. The applicant no.2 was on bail during the trial
and at present also, after delivery of the judgment, the trial Court
suspended the sentence and he was released on bail. The applicant
no.1 is in jail since more than 18 months. Till today, the State has
not preferred any appeal for enhancement of the sentence or against
the acquittal for the offence under Section 302 of Indian Penal Code.

In
view of the above, this application is allowed. Both the applicants
are ordered to be released on bail on their executing personal bond
of Rs.10,000/- (Rupees ten thousand only) each and the solvent surety
of the like amount before the trial Court on usual terms and
conditions. Direct service is permitted.

(
M.D.Shah, J )

pathan

   

Top