2015 INSC 0559 NON-REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1045 OF 2015 (Arising out of SLP(Crl.)NO.6116 of 2015) ASHISH GOPALDAS ALIAS GOPIKISAN LOHIYA ... APPELLANT(S) VS. ... RESPONDENT(S) STATE OF MAHARASHTRA J U D G M E N T Leave granted. In view of the fact that the appellant's wife had died after seven years of his marriage and that too at a place which was far away from the place where the appellant was at the time of accident, we are, prima facie, of the view that protection with regard to anticipatory bail in connection with FIR No.66/2015 dated 27th May, 2015 lodged with Police Station Sello, District Wardha, Maharashtra, is to be granted, as prayed for. Ordered accordingly. The appeal is disposed of as allowed. The appellant shall cooperate in the investigation and shall remain present at the police station as and when he is summoned by the concerned authorities. ..............J. [ANIL R. DAVE] New Delhi; ..............J. 10th August, 2015. [KURIAN JOSEPH] Page 1