Gujarat High Court High Court

Thakore vs State on 29 January, 2010

Gujarat High Court
Thakore vs State on 29 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/117/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 117 of 2010
 

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

 

THAKORE
BABUJI ABHUJI DELETED AS PER COURT'S ORDER & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA, WITH MR ASHISH B DESAI
for
Applicant(s) : 1 - 4. 
MR KP RAVAL, APP or Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/01/2010 

 

ORAL
ORDER

Counsel
for the petitioners pointed out that petitioners Nos.3 and 4, even as
per the complaint have only given simple stick blows to injured
eye witnesses on non-vital parts of the body. Such injured persons
have not received any serious injuries. They have been discharged
after brief treatment. He further submitted that these petitioners
have no criminal antecedents. Investigation is over and charge-sheet
is filed.

2. Considering
the above prima facie aspects of the matter, petitioners Nos.3 and
4 ordered to be released on bail in
connection with C.R.No.I-261 of 2009 of Kadi Police Station on
furnishing bond of Rs.10,000/- (Rupees ten thousand only) each
with one surety of like amount to the satisfaction of the lower
Court and on conditions that they shall :

[a] not
take undue advantage of their liberty or abuse their liberty;

[b] not
act in a manner injurious to the interest of the prosecution;

[c] maintain
law and order;

[d] not
enter the limits of Kadi Taluka till trial is over.

[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

[f] furnish
the address of their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court and shall mark their presence before the Police Station of
the area where they reside on every 1st and 15th
day of English Calender month between 11.00 a.m. And 2 p.m.

[g] surrender
their passport, if any, to the Lower Court immediately.

3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

4. Bail
before the Lower Court having jurisdiction to try the case.

5. Rule
is made absolute.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top