Gujarat High Court High Court

Vinubhai vs State on 12 November, 2008

Gujarat High Court
Vinubhai vs State on 12 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13401/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13401 of 2008
 

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

 

VINUBHAI
NATUBHAI SUTHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YS LAKHANI, SR.ADVOCATE for PRAVIN GONDALIYA for
Applicant(s) : 1, 
MR SP HASURKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
ORAL
ORDER

1. Rule.

Mr. S.P. Hasurkar, learned APP waives service of Rule on behalf of
the respondents.

2. This
Application has been preferred under Section 439 of the Code of
Criminal Procedure, 1973 in connection with the offence being M. Case
NO. 23 of 2006 registered with Anand Toown Police Station, Anand for
the offences u/s. 406, 420, 467, 468, 471, 120B I.P.Code.

3. Having
heard the learned Counsel for both the sides and looking to the facts
and circumstances of the case, statement of the witnesses, gravity of
the offence and quantum of punishment and also the fact that now the
charge-sheet is filed and the fact there is no definite allegation
made against the applicant, I am inclined to grant bail to the
applicant.

4. Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with M. Case No. 23 of 2006
registered with Anand Town Police Station for the offence
alleged against him in this Application on his executing a Bond of
Rs.10,000/- (Rupees ten thousand only) with one solvent 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
to try to tamper or pressurise the prosecution witnesses or
complainant in any manner;

c) maintain
law and order and should cooperate the Investigating Officer;

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

e) not
leave the country without the prior permission of the concerned
Sessions Judge;

f) furnish
the 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;

g) surrender
his passport, if any, to the lower Court within a week.

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

6. Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

7. Rule
is made absolute. Direct service is permitted.

(Z.K.SAIYED,
J.)

sas

   

Top