Gujarat High Court High Court

Keshu vs State on 10 June, 2010

Gujarat High Court
Keshu vs State on 10 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5923/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5923 of 2010
 

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

 

KESHU
@ KESHAV NARANBHAI BARAD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM DAVE for
Applicant(s) : 1 - 2. 
MR RC KODEKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 10/06/2010 

 

 
ORAL
ORDER

Rule.

Learned A.P.P. Mr. R.C.Kodekar, waives service of notice of rule on
behalf of the respondent-State.

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

3. Following
aspect is considered :-

(1) Initially
the complainant had stated before the police that there was no
dispute in the family and thereafter the FIR is lodged after ten
days.

4. Considering
the above aspect, 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-5 of 2010 of Marin Police
Station, Porbandar, 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.

5. Rule
is made absolute.

6. Direct
Service is permitted.

[A.L.Dave,J.]

(patel)

   

Top