Gujarat High Court Case Information System
Print
CR.MA/625/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 625 of 2011
=========================================================
GELABHAI
RANCHODBHAI MEVADA (BHARVAD) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MANAV A MEHTA for Applicant(s) : 1,
MR DC SEJPAL APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2011
ORAL
ORDER
Rule.
Learned APP, Mr.D.C.Sejpal, wavies service of rule on behalf of
respondent-State.
Counsel
for the petitioner submitted that petitioner has no criminal
antecedents. Co-accused have been granted anticipatory bail where 2
separate orders passed by this Court.
Considering
the above aspects of the matter, by allowing this application, it is
ordered that in the event of arrest of the applicant in connection
with C.R. No.I-67/2010, he shall be released on bail upon his
furnishing a bond of Rs. 20,000/-(Rupees Twenty Thousand) with one
surety of like amount to the satisfaction of the lower Court and
subject to the following conditions :
[A] shall
cooperate with the investigation and make himself available for
interrogation whenever required.
[B] shall
remain present at concerned Police Station on 24.1.2011 between 11:00
am to 2:00 pm:
[C] shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them from disclosing such facts to the Court or to any
Police Officer;
[D] at
the time of execution of bond, furnish the address to the
Investigating Officer and the Court concerned and shall not change
the residence till the final disposal of the case or till further
orders;
[E]
will not leave India without the permission of the Court and, if is
holding a Passport, shall surrender the same before the trial Court
immediately
[F] It
would be open to the Investigating Officer to file an application for
remand, if he considers it just and proper and the concerned
Magistrate would decide it on merits.
[G] This
order will be operative if the applicant is arrested at any time
within a period of 90 days from today .
[H] Within
a period of ten days from the date of arrest, the applicant shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.
Rule
made absolute. Application is disposed of accordingly.
Direct
service is permitted.
(AKIL
KURESHI, J.)
(ashish)
Top