Gujarat High Court High Court

Thakor vs State on 29 July, 2010

Gujarat High Court
Thakor vs State on 29 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8121/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8121 of 2010
 

In


 

CRIMINAL
APPEAL No. 1230 of 2010
 

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

THAKOR
POPATJI DOHJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR AMIT N
CHAUDHARY for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant under sec. 389 of
Cr.P.C for suspension of the conviction and sentence.

The
applicant-accused is convicted in Special Electricity Case No.
117/2009 by the learned Addl. Sessions Judge, Fast Track Court,
Banaskantha at Palanpur by judgment and order dated 30.6.2010
recording the conviction for offence under sec. 135(1)(B) of the
Indian Electricity Act and imposing sentence of R.I. for 1 year and
fine of Rs. 38,832/-, in default R.I for 3 months.

Having
heard the learned advocate and learned APP and having perused the
papers and in view of the fact that fine has already been deposited
and the applicant also has been on bail, the present application
deserves to be allowed as regards the sentence.

The
present application stands allowed partly. The sentence
shall
remain suspended till final hearing of the appeal. The applicant is
ordered to be released on same bail, fresh bond. Rule is made
absolute to the aforesaid extent.

D.S.

Permitted.

(Rajesh
H. Shukla, J.)

(hn)

   

Top