Gujarat High Court Case Information System
Print
CR.MA/5502/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5502 of 2010
=========================================================
GOPALBHAI
SAVJIBHAI PATEL -KHUNT(FATHER IN LAW OF DECD. & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1 - 2.
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 07/06/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor Ms Shah waives service of
notice of Rule on behalf of the State.
2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
3. Following
aspects are considered :-
(1) The
applicants are father-in-law and brother-in-law of the victim who
have been staying separately for a number of years.
(2) marriage
span is of about ten years;
(3) no
criminal antecedents;
(4) FIR
is filed after 11 days.
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 -191 of 2009 of Udhana 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