Gujarat High Court Case Information System
Print
CR.MA/5000/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5000 of 2010
=========================================================
NANJIBHAI
KAVAJI BHAGORA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Applicant(s) : 1 - 3.
MR HH PARIKH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 13/05/2010
ORAL
ORDER
Rule.
Learned A.P.P., Mr. Parikh, waives service of notice of rule on
behalf of the State.
2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
3. Following
aspects are considered :-
(i) The
applicant is facing charges of offences punishable under Sections
323, 324, 325, 326, 504, 506(2) & 114 of IPC and Section 135 of
the Bombay Police Act.
(ii)
The injured person is discharged from hospital and there is no risk
to his life.
(iii)
There are cross-cases in respect of the same incident where the
applicants also suffered injuries.
4. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicants are ordered to be released on bail in
connection with Crime Register No. I-21 of 2010 of Bhiloda Police
Station, on their executing a bond of Rs. 10,000/- (Rupees ten
thousand only)each with one surety of the like amount to the
satisfaction of the lower Court, subject to such conditions which the
lower Court may deed fit to impose.
5. Rule
is made absolute.
6. Direct
Service is permitted.
[A.L.Dave,J.]
(patel)
Top