Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajaysinh Vikramsinh Parmar vs State Of Gujarat
2021 Latest Caselaw 15679 Guj

Citation : 2021 Latest Caselaw 15679 Guj
Judgement Date : 5 October, 2021

Gujarat High Court
Ajaysinh Vikramsinh Parmar vs State Of Gujarat on 5 October, 2021
Bench: Umesh A. Trivedi
    R/CR.A/1432/2021                                ORDER DATED: 05/10/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/CRIMINAL APPEAL NO. 1432 of 2021

                             With
CRIMINAL MISC.APPLICATION (FOR SUSPENSION OF SENTENCE) NO.
                           1 of 2021
             In R/CRIMINAL APPEAL NO. 1432 of 2021
==========================================================
                         AJAYSINH VIKRAMSINH PARMAR
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR HARDIK A DAVE(3764) for the Appellant(s) No. 1,2
MS JIRGA JHAVERI ADDL.PUBLIC PROSECUTOR(2) for the
Opponent(s)/Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE UMESH A. TRIVEDI

                                Date : 05/10/2021

                                 ORAL ORDER

Order in Criminal Appeal

Admit.

Ms.C.M.Shah, learned Additional Public Prosecutor waives service of notice of admission on behalf of Respondent-State.

Order in Criminal Misc. Application

Rule. Ms. C.M.Shah, learned Additional Public Prosecutor waives service of rule on behalf of Respondent-State.

Considering the fact that the applicant is convicted and sentenced for maximum 2 years for an offence under Section 324 of Indian Penal Code and 1 year for an offence under Section

R/CR.A/1432/2021 ORDER DATED: 05/10/2021

323 of the Indian Penal Code with fine stipulation and default sentence, keeping in mind the intention of legislature empowering the convicting Court to suspend the sentence and release the convict on bail only on his intention to prefer an appeal against the judgment of conviction and order of sentence, I see no reason to refuse the suspension of sentence and consequent release on bail. It is submitted that after the conviction, the learned Judge has suspended the sentence imposed upon him for a period of 30 days to prefer an appeal. Hence, the applicant is directed to be released on same bail fresh bonds. Rule made absolute. Direct service is permitted.

(UMESH A. TRIVEDI, J) ASHISH M. GADHIYA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter