Gujarat High Court Case Information System
Print
CR.MA/5084/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5084 of 2010
=========================================================
KRISHNA
RAJARAM NAI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 3.
MR M.R. MENGDEY ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 13/05/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Mengdey waives service of
Rule on behalf of the State.
2. Heard
learned advocate for the applicants and learned Additional Public
Prosecutor for the State.
3. Following
aspects are considered :-
(i) The
applicants are facing charges for offences punishable under Sections
407, 411, 414, 114 and 120B of IPC;
(ii) co-accused
with similar role have been admitted to bail.
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-22 of 2010 of Vadodara
Taluka 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