Gujarat High Court Case Information System
Print
CR.MA/526/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 526 of 2010
In
CRIMINAL
REVISION APPLICATION No. 724 of 2009
=========================================================
NAYANBHAI
SHITALBHAI BALODIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/01/2010
ORAL
ORDER
Rule.
Mr.LR Pujari, learned APP waives service of rule on behalf of the
respondent State.
It
is submitted that during the trial and in appeal, the applicant was
on bail. Taking into consideration the submissions made by the
learned advocate for the applicant, the applicant is ordered to be
released on bail on his executing personal bond of Rs.5000/- (Rupees
five thousand only) and the surety of like amount before the trial
Court on condition that he shall not leave India without prior
permission of the Court.
Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(M.D.Shah,J)
pathan
Top