Gujarat High Court High Court

Ajay vs State on 22 October, 2010

Gujarat High Court
Ajay vs State on 22 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12746/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12746 of 2010
 

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


 

AJAY
@ KETAN LILADHAR VADHER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PM LAKHANI for Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) :
1,MR RH RUPARELIYA for Applicant(s) : 1,MR UDAY H BHATT for
Applicant(s) : 1, 
MR MAULIK NANAVATI APP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr.Maulik Nanavati, learned APP waives service of rule on behalf of
respondent-State.

The
present application has been filed by the applicant for grant of
regular bail after the charge-sheet under Section 439 of Criminal
Procedure Code in connection with FIR being I-C.R.No.96 of 2009
registered with Rajula Police Station, District: Amreli for the
offence punishable under Sections 406, 420, 465, 471, 120(B), 201
and 114 of Indian Penal Code.

Learned
advocate, Mr.P.M.Lakhani, referred to the FIR and other papers and
submitted that as now charge-sheet has been filed, present
application may be allowed when the other co-accused has been
released as per the order passed in Criminal Misc. Application
No.9818 of 2010.

Learned
APP, Ms.Maulik Nanavati, resisted the application.

Having
heard the learned advocate, Mr.P.M.Lakhani, for the applicant and
learned APP, Mr.Maulik Nanavati, and having considered the nature of
offence and role attributed and the fact that the charge-sheet is
filed and other co-accused has been released, present application
deserves to be allowed.

Accordingly,
present application stands allowed. The applicant is ordered to be
released on regular bail in connection with FIR being I-C.R.No.96 of
2009 registered with Rajula Police Station on his executing a bond
of Rs.5,000/- (Rupees Five Thousand) with one solvent surety of the
like amount to the satisfaction of the lower Court and subject to
the conditions that he shall:

(a) not
take undue advantage of his liberty or abuse his liberty.

(b) not
to try to tamper or pressurize the prosecution witnesses or
complainant in any manner.

(c) not
act in any manner injurious to the interest of the prosecution.

(d) maintain
law and order and should cooperate the investigating officers.

(e) mark
his presence before concerned Police Station on 1st Monday
of every month between 11.00 AM to 2.00 PM till the trial commences.

(f) furnish
the address of his residence to the Investigating Officer and also to
the Court at the time of execution of the bond and shall not change
his residence without prior permission of the Court.

(g) surrender
his passport, if any, to the lower Court, within a week.

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

Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

Rule
is made absolute. Direct service permitted.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top