Gujarat High Court High Court

Gopalbhai vs State on 7 June, 2010

Gujarat High Court
Gopalbhai vs State on 7 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5502/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5502 of 2010
 

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

 

GOPALBHAI
SAVJIBHAI PATEL -KHUNT(FATHER IN LAW OF DECD. & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Applicant(s) : 1 - 2. 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 07/06/2010  
 
ORAL ORDER

Rule.

Learned Additional Public Prosecutor Ms Shah 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 :-

(1) The
applicants are father-in-law and brother-in-law of the victim who
have been staying separately for a number of years.

(2) marriage
span is of about ten years;

(3) no
criminal antecedents;

(4) FIR
is filed after 11 days.

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 -191 of 2009 of Udhana Police
Station on their executing a bond of Rs.10,000/- (Rupees ten thousand
only) each with one surety each of the like amount to the
satisfaction of the lower Court subject to such conditions which the
lower Court may deem fit to impose.

5. Rule
is made absolute.

6. Direct
service is permitted.

(A.L.

DAVE, J.)

zgs/-

   

Top