Gujarat High Court High Court

Kachraji vs Vishnuba on 15 June, 2010

Gujarat High Court
Kachraji vs Vishnuba on 15 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/299/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 299 of 2010
 

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

KACHRAJI
GOBARJI RATHOD - Applicant(s)
 

Versus
 

VISHNUBA
JILUJI RATHOD & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
SAVAN N PANDYA for Applicant(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1,
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.2 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the applicant and learned APP. No one
appears for respondent No.1.

Considering
the nature of offence under Sections 323, 504, 506(2) of the Indian
Pena. Code and the method and manner in which the evidence on record
is appreciated by the Court below, I am inclined to grant bail to
the applicant on furnishing a bond of Rs.5000/- each and surety for
the like amount on the same terms and conditions i.e. on the same
bail with fresh bond. Direct service is permitted.

S.O.

To 30.7.2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top