Gujarat High Court Case Information System
Print
CR.MA/6989/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6989 of 2008
=========================================================
FATMABEN
W/O ISMAILBHAI GHANCHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
: MR HN JHALA for
Applicant(s) : 1,
MR RC KODEKAR, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
1. Rule.
Mr. R.C.KODEKAR, learned APP waives service of Rule on behalf of the
respondent ? State.
2. This
Application is filed by the applicant under Section 438 Cr. P.C. in
connection with CR No. I-218 of 2008 registered with Vejalpur Police
Station, Ahmedabad, for the offences punishable under Sections 306
r/w 114 I.P. Code and u/ss. 3 & 7 of the Prevention of Dowry Act.
3. Heard
learned Counsel for the parties. Learned Counsel for the parties do
not press for reasoned order.
4. Having
heard the learned Counsel for the parties and after perusing the
record and considering the facts of the case, I am inclined to grant
anticipatory bail to the applicants.
5. In
the result, this Application is allowed by directing that in the
event of the applicant herein being arrested pursuant CR No. I- 218
of 2008, registered with Vejalpur Police Station, Ahmedabad, the
applicant shall be released on Bail on she furnishing a Bond of
Rs.10,000/- (Rupees ten thousand only) with one surety of like amount
on condition that –
a) she
shall co-operate with the investigation and make available for
whenever required;
b) she
shall remain present before the Investigating Officer, Vejalpur
Police Station, Ahmedabad, on 10th June, 2008 at 11.00 am.
c) she
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 her for disclosing such facts to the Court or to
any Police Officer;
d) At
the time of execution of Bond, she shall furnish her address to the
I.O. and the Court concerned and shall not change the residence till
the final disposal of the case or till further orders;
e) that
she will not leave India without the permission of the Court and, if
is holding a Passport, 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;
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.
6. With
these directions, this Criminal Miscellaneous Application is disposed
of. Rule is made absolute. Direct service permitted.
(Z.K.SAIYED,J.)
sas
Top