Gujarat High Court High Court

Akshay vs State on 7 October, 2010

Gujarat High Court
Akshay vs State on 7 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11497/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11497 of 2010
 

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


 

AKSHAY
KANTIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
JM PANCHAL for Applicant(s) : 1,               MRKJPANCHAL for
Applicant(s) : 1, 
MS MINI NAIR APP for Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 07/10/2010
 

ORAL
ORDER

The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.

The
applicant-accused is charged with having committed offences
under Sections 406, 420, 465, 467, 468, 471 and 120(B) of the Indian
Penal Code, for which, FIR being I-C.R.No.268/2010 has been lodged
at Sabarmati Police Station, Ahmedabad.

Learned
counsel, Mr.J.M. Panchal for the applicant referred to the papers
and submitted that the applicant is not named in the FIR, however,
printer, scanner and other papers are recovered from the applicant,
who is running a Studio near R.T.O. Office. He further submitted
that one insurance policy and other papers are seized. Therefore,
considering the role when the chargesheet has been filed, the
present application may be allowed.

Learned
A.P.P., Ms.Nair for the State submitted that the applicant is having
a Studio near R.T.O. Office and he is indulging in preparing such
fake documents, out of which, one receipts and policy have also
been recovered and the computers etc. has been seized. She further
submitted that there is a prima-facie case.

Having
heard learned counsel appearing for the applicant-accused and
learned A.P.P. for the State and having perused the papers and
considering the role attributed and also the fact that the
chargesheet has now been filed, the present application deserves to
be allowed.

Accordingly,
present application stands allowed. The applicant is ordered to be
released on regular bail in connection with I-C.R.No.268/2010
registered with Sabarmati Police Station, Ahmedabad on his executing
a bond of Rs.5,000/- (Rupees Five Thousand Only) 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) 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.

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

(g) mark
his presence before concerned Police Station 1st day of
every calender month between 11:00 AM and 2:00 PM till the trial
commences.

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 to the aforesaid extent. Direct service permitted.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top