Gujarat High Court Case Information System
Print
CR.MA/5923/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5923 of 2010
=========================================================
KESHU
@ KESHAV NARANBHAI BARAD & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM DAVE for
Applicant(s) : 1 - 2.
MR RC KODEKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 10/06/2010
ORAL
ORDER
Rule.
Learned A.P.P. Mr. R.C.Kodekar, waives service of notice of rule on
behalf of the respondent-State.
2. Heard
learned advocate for the applicants and learned Additional Public
Prosecutor for the State.
3. Following
aspect is considered :-
(1) Initially
the complainant had stated before the police that there was no
dispute in the family and thereafter the FIR is lodged after ten
days.
4. Considering
the above aspect, 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-5 of 2010 of Marin Police
Station, Porbandar, 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