Gujarat High Court Case Information System
Print
CR.MA/8214/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8214 of 2010
=========================================================
MANJULABEN
W/O BALAKDAS GONDALIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PARAM R BUCH for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date : 30/07/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Sejpal waives service 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
applicant is a lady facing charges for offence punishable under
Sections 306, 498-A and 114 of IPC;
(2) The
marriage span is hardly of about a month, out of which, for
considerable time, the deceased
stayed at her parental house.
(3) charge-sheet
is filed.
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-5 of 2010 of Junagadh Railway
Police Station on her 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