Gujarat High Court Case Information System
Print
CR.MA/5947/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5947 of 2010
=========================================================
JAGDISH
DEVKARAN VEKARIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) :
1,MRVINODMGAMARA for Applicant(s) : 1,
MR RC KODEKAR ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 09/06/2010
ORAL ORDER
Rule.
Learned APP Mr Kodekar waives service of notice of Rule for the
respondent-State.
2. Heard
learned advocate for the applicant and learned Additional Public
Prosecutor for the State.
3. Following
aspect is considered :-
The
statement of the victim indicates that she left the house of her own
volition with the applicant and that there was an affair between the
applicant and the victim.
4. Considering
the above aspects, the application deserves to be allowed and the
same is allowed. The applicant is ordered to be released on bail in
connection with Crime Register No. I- 8 of 2010 of Jodia Police
Station, Dist. Jamnagar 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.
5. Rule
is made absolute.
6. Direct
service is permitted.
(A.L.
DAVE, J.)
zgs/-
Top