Gujarat High Court Case Information System
Print
CR.MA/5198/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5198 of 2010
=========================================================
GHANSHYAMBHAI
SOMSINGBHAI HATHILA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MA KHARADI for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/05/2010
ORAL
ORDER
Rule.
Learned Additional Public Prosecutor Mr.Dabhi waives service on
behalf of the State.
With
the consent of the learned advocate for the applicant and the
learned APP, the application is taken up for final hearing today.
The
following points are considered:
FIR
is filed against four persons.
It
is stated by the learned advocate Mr. Kharadi that similarly
situated co-accused have been released on bail by the Sessions
Court.
The
FIR indicates that two persons ran away from the place of incident
and their identity was revealed by co-accused but no TI parade is
arranged.
Considering
the above aspects, the application deserves to be allowed and is
allowed. The applicant is ordered to be released on bail in
connection with Crime Register No.I-46/10 of Limdi Police Station 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.
Rule
is made absolute. Direct service is permitted.
(Bankim
N. Mehta, J.)
*bjoy
Top