Gujarat High Court Case Information System
Print
CR.RA/162/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 162 of 2010
=============================================
KARAN
S CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR BS BRAHMBHATT for
Applicant(s) : 1,
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/03/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule.
Mr. L.R. Pujari, learned APP, waives service of rule on behalf of
respondent-State.
The
complainant is present and files affidavit dated 22.3.2010, which is
ordered to be taken on record.
The
applicant is ordered to be released on bail on executing personal
bond of Rs. 5,000/- (Rupees Five Thousand Only) to the satisfaction
of the trial Court and subject to the conditions that he/she shall:
not
take undue advantage of liberty or misuse liberty.
Furnish
the present address of his residence to the I.O. and also to the
Court at the time of execution of the bond and shall not change the
residence without prior permission of this Court.
The
authorities will release the applicant only if not required in
connection with any other offence for the time being.
If
breach of any of the above conditions is committed, the concerned
Court will be free to issue warrant or take appropriate action in the
matter.
Bail
bond to be executed before the lower court having jurisdiction to try
the case.
Rule
is made absolute to the above extent only. Direct service is
permitted.
[ANANT
S. DAVE, J.]
//smita//
Top