Gujarat High Court High Court

Rohit vs Appearance on 17 November, 2008

Gujarat High Court
Rohit vs Appearance on 17 November, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/27/5508	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2755 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 14123 of 2008
 

In
CRIMINAL APPEAL No. 2755 of 2008
 

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

 

ROHIT
RAMSINH RATHOD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
Y.S. Lakhani, ld. sr. counsel with Mr. ASHISH M DAGLI
for Appellant(s) : 1, 
Ms. H.B.
Punani, APP, for the respondent
State. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

CR.A.

NO. 2755 OF 2008

Admit.

Cr.

M.A. No. 14123 of 2008

Rule.

Ms. Hansa Punani, learned APP, waives service of rule for the
respondent State.

Having
heard learned advocate for the parties and looking to the
circumstances, the applicant-convict having not been alleged to have
caused any injury, this Court is of the opinion that he deserves to
be granted bail more particularly in the circumstance that he was on
bail during trial. The present application is allowed. The
applicant-convict is enlarged on bail on his furnishing a solvent
surety of Rs. 5000/- and personal bond of the like amount on usual
terms and on the following further conditions:

(1) That
the applicant-convict shall not leave the territory of the State of
Gujarat without permission of this Court;

(2) That
the applicant-convict shall not involve himself in such or similar
offence hereafter.

In
the meanwhile, the substantive sentence shall remain under
suspension. Bail bond before the trial Court. Rule is made absolute
accordingly. Direct service is permitted.

(BHAGWATI
PRASAD, J)

(BANKIM
N. MEHTA, J)

(pkn)

   

Top