Gujarat High Court High Court

Ashish vs State on 10 June, 2010

Gujarat High Court
Ashish vs State on 10 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5962/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5962 of 2010
 

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

 

ASHISH
@ ASHOKBHAI S/O NATUBHAI BACHUBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS S DAVE for
Applicant(s) : 1, 
MRS ML SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 10/06/2010 

 

 
 
ORAL
ORDER

1. Rule.

Learned Additional Public Prosecutor Mrs.Shah waives service on
behalf of the State.

2. Following
aspects are considered:-

2.1 It
seems to be case of love affair.

2.2 After
the incident, the applicant and the victim prima facie appear to have
got married.

3. Considering
the above aspects, the application deserves to be allowed and is
allowed. The application is allowed and the applicant is ordered to
be released on bail in connection with Crime Register No.I 29 of 2010
of A Division Police Station, Bhavnagar on his executing a bond of
Rs.10,000/- (Rupees ten thousand only) 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.

4. Rule
is made absolute. Direct service is permitted.

(A.L.

DAVE, J.)

shekhar/-

   

Top