Gujarat High Court Case Information System
Print
CR.MA/11640/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11640 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11162 of 2011
=========================================================
LAKHUBHAI
DADABHAI BUDHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/08/2011
ORAL
ORDER
Rule.
Service is waived.
Heard
the learned advocate for the applicant and the learned APP.
For
the reasons stated in paragraphs 2 and 3 of the application, the
prayer in terms of paragraph 6(a) is granted. The order dated 8th
August 2011 passed by this Court in Criminal Misc. Application
No.11162 of 2011 is modified to read that “the
applicant is ordered to be released on bail in connection with First
Information Report registered as I-C.R. No.62/2011 with Rajula Police
Station, Amreli, for the offence punishable under sections 324, 325,
326, 504 and 506(2) of the Indian Penal Code and S.135 of the Gujarat
Police Act” and the rest of the conditions shall
remain as it is.
Rule
is made absolute accordingly.
(ANANT
S. DAVE, J.)
(swamy)
Top