Gujarat High Court Case Information System
Print
CR.MA/4118/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4118 of 2010
=====================================================
MUKESHBHAI
LAKSHMANBHAI GOL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance :
MR
ZUBIN F BHARDA for Applicant(s) : 1,
MR LB DABHI, APP for
Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/05/2010
ORAL
ORDER
Rule.
Learned Additional Public Prosecutor Mr.Dabhi waives service on
behalf of the State.
With
the consent of the learned advocate for the applicant and the
learned APP, the application is taken up for final hearing today.
The
following points are considered:
Incident
occurred on 03.09.2009 and the FIR came to be lodged on 21.09.2009.
FIR
indicates that the victim travelled in a bus from place to place.
FIR
also indicates that the victim stayed with the applicant in a house
on rent in the Bazaar.
The
victim and the applicant stayed together from 03.09.2009 to
19.09.2009.
Considering
the above aspects, the application deserves to be allowed and is
allowed. The applicant is ordered to be released on bail in
connection with Crime Register No.I 143/09 of Santrampur Police
Station, District Panchmahals 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.
Rule
is made absolute. Direct service is permitted.
(Bankim
N. Mehta, J.)
*bjoy
Top