Gujarat High Court Case Information System
Print
CR.MA/6937/2008 4/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6937 of 2008
=========================================================
BHUPATSINH
VAJUBHA ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AB GATESHANIYA for
Applicant(s) : 1,
MR
KT DAVE Ld. APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/06/2008
ORAL
ORDER
1. Rule.
Mr KT Dave learned APP waives service of rule on behalf of
respondent- State.
2. Heard
the learned advocate for the applicant and learned APP for the
respondent ? State.
3. This
application is filed by the applicant under sec. 439 of Cr.P.C. for
releasing him on regular bail in connection with the offence
registered vide Prohibition CR No. 5022 of 2008 at Lakhtar Police
Station, for the offence punishable under sec. 65(A)(E), 66B, 116
(B) & 81 of the BombayProhibition Act.
4. The
learned advocate for the applicant has submitted that the applicant
is innocent and he is falsely involved in this case. He read the
order passed by the trial court and prayed to release the applicant
on regular bail.
5. As
against this, learned APP Mr KT Dave has strongly opposed this
application and read the order passed by the trial court.
6. I
have gone through the order passed by the trial court as well as the
papers produced on the record of the case. Looking to the allegations
levelled against the applicant, I am inclined to release him on
regular bail.
7. Learned
advocates for the parties do not press for reasoned order.
8. Considering
the facts and circumstances of the case, the present application is
allowed. The applicant is ordered to be released on regular bail in
connection with Prohibition CR No. 5022 of 2008 registered at Lakhtar
Police Station, on his executing personal bond in the sum of Rs.
15,000/- (Rs. Fifteen Thousand only) with one surety of the like
amount to the satisfaction of the trial court and subject to the
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)
surrender his passport, if any, to the lower court within a week;
(d)
not leave the State of Gujarat without the prior permission of the
Sessions Court concerned;
(e) furnish
the present address of his residence to the I.O., and also to the
Court at the time of execution of the bond and shall not change the
residence without prior permission of this Court;
(f)
mark his presence before the Lakhtar Police Station once in a month,
that is, on the 15th day of each month between 11.00am to
2.00pm till the charge is framed;
(g) maintain
law and order;
9. The
authorities will release the applicant only if he is not required in
connection with any other offence for the time being.
10.
If breach of any of any of the above conditions is committed, the
Sessions Judge concerned will be free to issue warrant or to take
appropriate action in the matter.
11. Bail
bond to be executed before the lower Court having jurisdiction to try
the case.
12. 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.
13. Rule
is made absolute to the aforesaid extent. Direct Service permitted.
[Z.K.
SAIYED, J.]
mandora/
Top