Gujarat High Court High Court

Bhupatsang vs State on 27 January, 2011

Gujarat High Court
Bhupatsang vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/850/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 850 of 2011
 

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


 

BHUPATSANG
SURAJI JADEJA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VH KANARA for Applicant(s) : 1 - 3. 
MR DC SEJPAL APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP, Mr.D.C.Sejpal, waives service of rule on behalf of
respondent-State.

Counsel
for the petitioner does not press for petitioner Nos. 1 and 2. Rule
discharged.

Insofar
as petitioner No.3 is concerned, he submitted that she is
sister-in-law of the deceased. She is residing with her husband and
3 minor children at Jamanagar which is about 80 Kms. away from the
place of the deceased.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant No.3
is ordered to be released on bail in connection with C.R. No.
I-26/2010 registered with Salaya Police Station on her furnishing
bond of Rs. 10,000/-(Rupees Ten Thousand) with one surety of like
amount to the satisfaction of the lower Court and subject to
following conditions :

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

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

maintain
law and order;

mark
her 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 her residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

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

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

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

Rule
is made absolute qua applicant No.3. Application is disposed of
accordingly. Direct service is permitted.

(AKIL
KURESHI, J.)

(ashish)

   

Top