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