Gujarat High Court Case Information System
Print
CR.MA/5199/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5199 of 2010
=========================================================
RAMABHAI
RAJABHAI SONDARVA DALIT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1,
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 14/05/2010
ORAL ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Parikh 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
498A, 306 and 114 of IPC;
(ii) No
specific allegation of cruelty;
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-27 of 2010 of Lodhika Police
Station 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