Gujarat High Court Case Information System
Print
CR.MA/5886/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5886 of 2010
=========================================
RAVISHANKER
AMTHABHAI RAVAL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
JB PARDIWALA for
Applicant(s) : 1 - 3.
MS MANISHA LAVKUMAR, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 09/06/2010
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:-
The
applicant Nos.1 and 2 are the parents-in-law and applicant No.3 is
the sister-in-law of the deceased.
The
allegations made in the Dying Declaration are general in nature.
There
is no specific allegation made against the applicants.
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-320 of 2009 registered with Bhuj City 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