Gujarat High Court High Court

Rajuram vs State on 25 February, 2011

Gujarat High Court
Rajuram vs State on 25 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1861/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1861 of
2011 
=========================================================

 

RAJURAM
@ RAJARAM KALURAM BISHNOY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MOHDSHAFI SHAIKH for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 25/02/2011  
ORAL ORDER

1. Learned
counsel for the applicant submitted that the investigation is over
and charge-sheet is filed and therefore, the applicant may be
released on bail by imposing appropriate conditions.

2. Learned
APP for the State, however, pointed out that there are several
prohibition cases filed against the applicant.

3. I
have considered the nature of
allegations made in the complaint and the sentence provided by law
for the offence alleged. Considering the above aspects of the
matter, the applicant is ordered to be released on bail in connection
with Prohibition CR No. I-57 of 2009 registered with Jodia Police
Station on his furnishing bond of Rs.25,000/- (Rupees twenty five
thousand only) with one surety of the like amount to the satisfaction
of the lower court and subject to the following conditions that he
shall:

(a) not
take undue advantage of his liberty or abuse his liberty;

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

(c) maintain
law and order;

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

(e) 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

(f) mark
presence in the concerned police station on every 1st and
15th day of English Calendar month between 11:00 am to
2:00 pm;

(g) not
enter into Surendranagar and Rajkot Districts without prior
permission of the Trial Court, except for attending the Court cases
till the trial is over;

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

4. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

5. Bail
before the Lower Court having jurisdiction to try the case.

6. Rule
is made absolute. Application is disposed of accordingly. Direct
service is permitted.

[Akil
Kureshi, J.]

mrpandya

   

Top