Gujarat High Court High Court

Shersingh vs State on 11 May, 2011

Gujarat High Court
Shersingh vs State on 11 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6268/2011	 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6268 of 2011
 

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

SHERSINGH
ALIAS SURAJSINGH RANJITSINGH SIKLIGAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

===============================================
Appearance : 
MR
RN GHOTRA for Applicant(s) : 1 - 2.MS MANSHI A MACWAN for
Applicant(s) : 1 - 2. 
MR LB DABHI APP for Respondent(s) :
1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/05/2011  
ORAL
ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.237/2010 with Nadiad Town Police Station, Nadiad for the
offences punishable under Section 379 of the Indian Penal Code.

Learned
Counsel appearing for the applicants submitted that
through the allegation against the applicants is that they have
stolen the car of the complaint, the possession of the car has not
been recovered from the applicants and that therefore, by imposing
suitable conditions, the applicants may be enlarged on bail.

Heard
learned APP Mr. L.B.Dabhi for the respondent-State.

Having
heard learned Counsels 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 applicants, I deem it just
and proper to enlarge the applicants on bail by imposing suitable
conditions.

Learned
Counsels for the parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with First Information Report registered as I-C.R. No.237/2010 with
Nadiad Town Police Station, Nadiad, on executing a bond of
Rs.10,000/- (Rupees Ten Thousand Only) with one surety of the like
amount to the satisfaction of the Trial Court and subject to the
conditions that they shall;

a)
not take undue advantage of liberty or misuse liberty;

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

c)
surrender passport, if any, to the lower court within a week;

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

e) mark
their presence at the concerned Police Station first on 17th
May, 2011 and thereafter on first and fifteen day of every month
between 11.00 a.m. and 2.00 p.m.

f)
furnish the present address of their residence to the Investigating
Officer 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;

g)
not to enter within the Nadiad Taluka except, for the purpose of
attending the trial or marking presence.

The
authorities will release the applicants only if not required in
connection with any other offence for the time being.

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

Bail
bond to be executed before the lower court having jurisdiction to
try the case.

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 applicants on bail.

Rule
made absolute. Direct Service is permitted.

[K.M.Thaker,
J.]

kdc

   

Top