Gujarat High Court High Court

Barot vs State on 9 June, 2010

Gujarat High Court
Barot vs State on 9 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5432/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.5432 of 2010
 

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

BAROT
JAYANTKUMAR HARILAL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================== 
Appearance
: 
MR TEJAS M BAROT for Applicant(s) :
1 - 2. 
MR
RC KODEKAR, ADL.PUBLIC PROSECUTOR for
Respondent 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 


Date
: 09/06/2010 

 


 ORAL
ORDER

RULE.

Mr.R.C.Kodekar, learned APP waives service of rule on behalf of the
respondent-State.

Heard
learned advocate for the applicants and learned Additional Public
Prosecutor for the State.

Following
aspects are considered:

The
applicants are parents-in-law, who are facing charges for the
offences punishable under Sections 306, 498-A, 304-B and 114 of the
Indian Penal Code;

the
investigation is over and charge-sheet is filed;

the
incident occurred in the parental house of the victim;

the
allegations are of general in nature;

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 C.R. No.I- 23 of 2010 of Kalol Taluka Police
Station, 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.

RULE
is made absolute.

Direct
Service is permitted.

Sd/-

[
A.L.DAVE, J]

***

Bhavesh*

   

Top