Gujarat High Court High Court

Raimalbhai vs State on 5 August, 2010

Gujarat High Court
Raimalbhai vs State on 5 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7507/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7507 of 2010
 

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

 

RAIMALBHAI
LAKHABHAI KHANT & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIKANDER SAIYED for
Applicant(s) : 1 - 5. 
MR HL JANI Ld. APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/08/2010 

 

 
 
ORAL
ORDER

1. This application is filed by the applicants under section 438 of the Code of Criminal Procedure in connection with CR No. I-29/2010 registered before Deetvas Police Station, for the offence punishable under section 465, 467, 468, 471, 120-B, 420, 511 and 114 of IPC.

2. Heard learned counsel for the parties. Learned counsel for the parties do not press for reasoned order.

3. Having heard the learned counsel for the parties and perusing the record and considering the facts of the case, I am inclined to grant anticipatory bail to the applicants.

4. In the result, this application is allowed by directing that in the event of the arrest of the applicants in CR No. I-29/2010 registered with Deetvas Police Station, the applicants shall be released on bail on their furnishing a bond of Rs. 5,000/- (Rupees Five Thousand only)each, with one surety of the like amount on conditions that:

(a) remain present before the trial court regularly as and when directed on the dates fixed;

(b) remain present at Deetvas Police Station, on 9.8.2010 between 9.00 a.m. to 5.00 p.m.

(c) make themselves available for interrogation by police officer, whenever and wherever required;

(d) not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade them from disclosing such facts to the Court or to any Police Officer;

(e) not to obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;

(f) at the time of execution of bond, furnish the address to the Investigating Officer and the Courts concerned, and shall not change their residence till the final disposal of the case or till further orders;

(g) not leave INDIA without the permission of the Court and if having Passport, shall deposit the same before the trial court within a week;

(h) It would be open to the Investigating Officer to file an application for remand if he considers it proper and just; and the learned Magistrate would decided it on merits.

5. This order will hold good if the applicant is arrested at any time within 90 days from today. The order for release on bail will remain operative only for a period of TEN days from the date of their arrest. Thereafter it will be open to the applicants to make a fresh application for being enlarged on bail in usual course which when it comes before the competent Court, will be disposed of in accordance with law, having regard to all the attending circumstances and the materials available at the relevant time uninfluenced by the fact that ANTICIPATORY BAIL was granted.

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

[ Z.K. SAIYED, J.]

mandora/

   

Top