Gujarat High Court High Court

Jayantibhai vs State on 9 June, 2010

Gujarat High Court
Jayantibhai vs State on 9 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5820/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5820 of 2010
 

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

 

JAYANTIBHAI
HIRABHAI BARIYA & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MRYJPATEL
for
Applicants 
MR RC KODEKAR, ADDL.PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 09/06/2010 

 

 
ORAL
ORDER

Rule.

Learned A.P.P. Mr. Kodekar, waives service of notice of rule on
behalf of the respondent-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 parents-in-law and brother-in-law of the deceased.

(2) The
allegations are general in nature.

(3) No
criminal antecedents are reported against the applicants.

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-17 of 2010 of Sankheda
Police Station, Dist.Vadodara, 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 deem fit to impose.

5. Rule
is made absolute.

6. Direct
Service is permitted.

[A.L.Dave,J.]

(patel)

   

Top