Gujarat High Court Case Information System
Print
CR.MA/10086/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.10086 of 2011
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHESHBHAI
NARSINHBHAI PATEL - Respondent(s)
=========================================
Appearance:
MS
CM SHAH, ADDITIONAL PUBLIC PROSECUTOR
for Applicant(s): 1,
None
for Respondent(s): 1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 20/07/2011
ORAL
ORDER
1. By
this application, the applicant – State of Gujarat has
challenged the order dated 8th April, 2011 passed by the
learned Additional Sessions Judge (Fast Track), Ahmedabad (Rural),
Mirzapur in Criminal Miscellaneous Application No.501/2011 whereby
the respondent accused has been enlarged on bail and seeks
cancellation of the regular bail granted to the respondent.
2. Heard
Ms. C.M. Shah, learned Additional Public Prosecutor for the
applicant.
3. A
perusal of the impugned order indicates that the learned Additional
Sessions Judge has considered the nature of the allegations made
against the respondent accused and has thought it fit to enlarge the
respondent accused on bail. Considering the nature of the
allegations made in the First Information Report and the role
attributed to the respondent herein, this Court does not find any
infirmity in the impugned order of the learned Additional Sessions
Judge in enlarging the respondent accused on bail.
4. The
application being devoid of merits is accordingly rejected.
(
Harsha Devani, J. )
hki
Top