Gujarat High Court High Court

Sukhiben vs State on 15 July, 2011

Gujarat High Court
Sukhiben vs State on 15 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9370/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9370 of 2011
 

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

SUKHIBEN
FATABHAI RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR TEJAS M BAROT for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant submits that marriage life span of the
deceased with her husband was of 15 years and the applicant herein is
sister-in law of the deceased (Jetani) and staying separately though
in the same locality and considering other attending circumstances,
by imposing suitable conditions the applicant may be enlarged on
bail.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant is
ordered to be released on bail in connection with C.R. No.I-58 of
2011 with Dakor Police Station, Kheda, on his furnishing bond of Rs.
5000/-(Rupees Five Thousand) with one surety of like amount to the
satisfaction of the lower Court and subject to following conditions :

not
take undue advantage of his liberty or abuse his liberty;

not
act in a manner injurious to the interest of the prosecution;

maintain
law and order;

mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
his passport, if any, to the Lower Court immediately.

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 Sessions
Judge concerned 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.

At
the trial, the trial court shall not be influenced by the
observations of preliminary nature, qua the evidence at this stage,
made by this Court while enlarging the applicant on bail.

Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top