Gujarat High Court Case Information System
Print
CR.MA/5774/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5774 of 2010
=========================================================
NARMADABEN
BHIMJI CHAUHAN - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
JAYESH A DAVE for
Applicant.
MR RC KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent-State.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 08/06/2010
ORAL
ORDER
Rule.
Learned A.P.P. Mr. Kodekar, waives service of notice of rule on
behalf of the respondent-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 and mother-in-law of the victim.
(2) The
deceased, in her dying declaration, has attributed accident to be the
cause of her death.
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-52 of 2010 of Anjar 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.]
(patel)
Top