Gujarat High Court Case Information System
Print
CR.MA/5181/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5181 of 2011
In
CRIMINAL
APPEAL No. 483 of 2011
=========================================================
RASANGBHAI
PATHUBHAI CHAUDHARY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NP CHAUDHARY for
Applicant(s) : 1,MRTUSHARCHAUDHARY for Applicant(s) : 1,
MR. H.L.
JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/04/2011
ORAL
ORDER
Rule.
Learned APP Mr. H.L. Jani, waives service of Rule on behalf of the
respondent-State.
The
applicant has filed this application for releasing him on bail
pending the hearing of above mentioned Criminal Appeal. It is stated
at the bar by the learned Advocate for the applicant that at present
the applicant is on bail and during the trial also, the applicant was
on bail.
Considering
the facts of the case, the substantive sentence is suspended till the
final disposal of the appeal. During the pendency of above appeal,
the applicant-accused is ordered to be released on bail on his
executing a 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