Gujarat High Court High Court

Rajnitsinh vs State on 19 April, 2011

Gujarat High Court
Rajnitsinh vs State on 19 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5018/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5018 of 2011
 

In


 

CRIMINAL
APPEAL No. 479 of 2011
 

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

 

RAJNITSINH
LALAJIBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Applicant(s) : 1, 
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/04/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP, Mr. H.L. Jani waives service of notice of Rule on
behalf of respondent-State.

The
applicant has filed this application for releasing him on bail
pending the hearing of above mentioned Criminal Appeal. Learned
counsel Mr. M.M. Saiyed, appearing for the applicant has stated at
the bar that the applicant-accused was on bail during the Trial and
after conviction awarded by the learned judge, Trial Court has
granted 15 days time to surrender the applicant and, therefore, at
present also he is on bail.

In
view of above, during the pendency of above criminal appeal, the
applicant is ordered to be remained on bail on his executing a
personal fresh Bond of Rs.10,000/- with one surety of like amount and
on usual terms and conditions to the satisfaction of the trial Court.
Bail before the Trial Court. Rule made absolute. Direct service is
permitted.

(Z.K.SAIYED,J.)

Vahid

   

Top