Gujarat High Court High Court

Habibbhai vs State on 14 February, 2011

Gujarat High Court
Habibbhai vs State on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/927/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 927 of
2011 
=========================================================

 

HABIBBHAI
MOHMADBHAI MEMON - THRO' MOHMAD ARIF G MEMON - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Applicant(s) : 1,MS.P J.JOSHI for Applicant(s) : 1, 
MR DC SEJPAL,
ASST. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 14/02/2011 

 

ORAL
ORDER

RULE.

Learned APP, waives service of notice of rule on behalf of the
respondent-State.

1. Learned
Counsel for the petitioner submitted that the investigation is over
and the charge-sheet is filed. The petitioner has no criminal
antecedents. A co-accused has been released on bail, by this Court.

2. In
addition to the above, I have also perused the nature of allegations
made in the complaint. So far as the present petitioner is concerned,
considering the role attributed to him and since he has no criminal
antecedents, I find this is a
fit case for granting bail. Under the circumstances, the petitioner
is ordered to be released on bail in connection with I-C.R.
NO. 136/2010,
registered with GUJARAT
UNIVERSITY POLICE
STATION, Ahmedabad,
for the offences punishable under Sections-392 and 114 of the Indian
Penal Code, on his furnishing bond of Rs. 10,000/-(Rupees Ten
Thousand), with one surety of the like amount to the satisfaction of
the lower Court and subject to the conditions that, he shall:

(1). not take undue
advantage of his liberty or abuse his liberty;

(2). not act in a
manner injurious to the interest of the prosecution;

(3). maintain law and
order;

(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;

(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;

(6). furnish the
address of his residence at the time of execution of the bond and
shall not change the residence without prior permission of this
Court;

(7). surrender his
passport, if any, to the Lower Court immediately.

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

4. Bail
before the Lower Court having jurisdiction to try the case.

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

(AKIL
KURESHI, J.)

Umesh/

   

Top