Gujarat High Court High Court

Jitendra vs State on 29 April, 2011

Gujarat High Court
Jitendra vs State on 29 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5811/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5811 of 2011
 

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

 

JITENDRA
@ JITO VIRUBHAI JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHITSTOLIA
for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1, 
MR JK SHAH
APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/04/2011 

 

ORAL
ORDER

Rule.

Learned APP waives service of rule.

Learned
counsel appearing for the applicant submits that investigation
is over and charge sheet is filed and considering the nature of
allegations, role attributed to the applicant and the punishment
prescribed for the alleged offences, by imposing suitable
conditions, the applicant may be enlarged on
bail.

Heard
learned APP for the respondent – State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences coupled with the fact that
charge sheet is filed, without discussing the evidence in
detail, at this stage, I am inclined to enlarge the applicant on
bail in connection with C.R.No.I-468/2010 of Sabarmati Police
Station for the offences punishable under sections 394, 342, 506(2)
& 114 of the Indian Penal Code and under section 135 of the
Bombay Police Act, on furnishing bond of Rs.10,000/- (Rupees ten
thousand only) with one surety of the like amount to the
satisfaction of the lower Court and on conditions that the applicant
shall :

[a] not take
undue advantage of liberty or abuse liberty;

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

[c] maintain
law and order;

[d] mark
presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
and 2 p.m .

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

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

[g] surrender
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. Direct service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top