Gujarat High Court Case Information System
Print
CR.MA/10273/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10273 of 2011
=========================================================
ISHWAR
LOTAN PATIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA H SINGH for
Applicant(s) : 1,
MS. M.L. SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
1. Rule.
Learned APP waives service of notice of Rule on behalf of
respondent-State.
2. Learned
advocate for the applicant has submitted that in the backdrop of
allegations of preparing a duplicate / forged or even bogus driving
license, for which, case may take substantially long time and the
applicant, who is having his photography studio can be considered for
regular bail by imposing suitable conditions. It
is further submitted that the applicant has roots in the society,
will not flee from justice and will cooperate with the investigation
as and when called for. It is further submitted that in view of the
above, the applicant may be granted regular bail.
3. Considering
the above prima facie aspects of the matter, I find this is a fit
case to grant regular bail. Under the circumstances, the applicant
is ordered to be released on bail in connection with CR NO.I-110 of
2011 registered with Pandesara Police Station on his furnishing bond
of Rs.5,000/- (Rupees five thousand) with one surety of like amount
to the satisfaction of the lower Court and subject to following
conditions:
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). mark
his presence before the concerned police station or every 1st
and 15th
day of English calender month between 11:00 a.m. and 2:00 p.m.
e). not
leave the state of Gujarat without prior permission of the Sessions
Judge concerned;
f). furnish
the address of his residence at the time of executing of the bond and
shall not change the residence without prior permission of this
Court;
g). surrender
his passport, if any, to the Lower Court immediately.
4. The
authorities will release the applicant only if not required in
connection with any other offence for the time being.
5. If
breach of any of the above condition is committed, the Sessions Judge
concerned will be free to issue warrant or take appropriate action in
the matter.
6. Bail
bond to be executed before the Lower Court having jurisdiction to try
the case.
7. 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.
8. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(A.S.DAVE,J.)
Vahid
Top