Gujarat High Court High Court

Paresh vs State on 7 June, 2010

Gujarat High Court
Paresh vs State on 7 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5803/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5803 of 2010
 

 
=========================================


 

PARESH
RAVJIBHAI BHALALA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
HRIDAY BUCH for
Applicant(s) : 1 - 2. 
MS MANISHA LAVKUMAR, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 07/06/2010 

 

 
 
ORAL
ORDER

1. RULE.

Ms.Manisha Lavkumar, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent State.

2. Heard
learned Advocate for the applicants and learned Additional Public
Prosecutor for the respondent State.

3. Following
aspects are considered:-

Allegation
is under Section 307 of the Indian Penal Code.

Victim
is discharged from hospital.

The
incident arises out of trivial issue.

4. Considering
the above, the application deserves to be allowed and the same is
allowed. The applicants are ordered to be released on bail in
connection with CR No.I-18 of 2010 registered with Visavadar Police
Station, on their executing a bond of Rs.10,000/- (Rupees Ten
Thousand Only) each 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.

Direct
service is permitted.

(A.L.Dave,
J.)

*Shitole

   

Top