Gujarat High Court Case Information System
Print
CR.MA/5051/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5051 of 2010
=========================================================
NARENDRA
GOVINDBHAI BARHAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JIGAR G GADHAVI for
Applicant(s) : 1,
MR M.R. MENGDEY ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 13/05/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Mengdey 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 :-
(i) The
applicant is facing charges for offence punishable under Sections
394, 342, 365, 389 and 114 of IPC;
(ii) chargesheet
is filed;
(iii)main
co-accused has been admitted to bail by this Court.
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 -91 of 2010 of Sardarnagar
Police Station, Ahmedabad 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