Gujarat High Court High Court

State vs Firoz on 18 January, 2011

Gujarat High Court
State vs Firoz on 18 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/278/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 278 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

FIROZ
HAMID PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/01/2011 

 

 
 
ORAL
ORDER

The
State has filed this application under Section 439(2) read with
Section 482 of the Code of Criminal Procedure for cancellation of
regular bail granted to the respondents – accused vide order
dated 27.10.2010 passed by learned Additional Sessions Judge, Dahod
in Criminal Misc. Application.

Learned
APP Mr. Jani has contended that first the respondents have obtained
anticipatory bail from this Court, but, they never surrendered before
the Police and thereafter they have obtained regular bail from the
Sessions court. From the order, it appears that before the Sessions
Court the learned Public Prosecutor has not seriously opposed the
grant of regular bail to the respondents. More so, it is clearly
observed by the learned Judge in Para – 6 of the order that the
prosecution has not explained the delay in filing the complaint late.
The accused and the complainant have also compromised the matter and
they have filed Affidavit on 5.5.2010 before the Notary in which it
is stated that the victim is in love with accused Imran and they want
to marry each other and accused have not abducted the victim.

In
view of above, I am of the opinion that the learned Judge has not
committed any error in enlarging the respondents – accused on
regular bail.

Accordingly,
this application is dismissed.

(Z.K.SAIYED,
J.)

sas

   

Top