Gujarat High Court Case Information System
Print
CR.MA/11934/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11934 of 2011
=========================================================
SABHAJIT
SUSHILKUMAR MISHRA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Applicant(s) : 1,
MS M L SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/08/2011
ORAL
ORDER
1. 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. 76 of 2011 with Prantij Police Station, Dist. Sabarkantha
for the offences punishable under Sections 452, 394, 397, 328 of the
Indian Penal Code and Section 25(1)(c)(1-b) of the Arms Act and
Section 135 of the Bombay Police Act.
2. Learned
Counsel appearing for the applicant submitted that the applicant is a
student who has completed his Diploma in Electrical Engineering and
even offered a placement as Junior Engineer (Trainee) by a reputed
company. It is further a case of the applicant that there is no
antecedent and co-accused is considered for the bail
by this Court and hence, by imposing suitable conditions for securing
presence during trial, the applicant may be enlarged on bail.
3. Heard
learned APP Mrs. Manisha L. Shah for the respondent-State.
4. 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 applicant, by imposing suitable
conditions, I deem it just and proper to enlarge the applicant on
bail.
5. Learned
Counsels for the parties do not press for further reasoned order.
6. In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with First Information Report registered as I-C.R. No. 76 of 2011
with Prantij Police Station, Dist. Sabarkantha on executing a bond of
Rs.5,000/- (Rupees Five Thousand Only) with one 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 liberty or misuse liberty;
b)
not act in a manner injurious to the interest of the prosecution;
c)
surrender his 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 presence at the concerned Police Station on the first Sunday of
every month between 10.00 a.m. and 3.00 p.m. for three months only;
f)
furnish the present address of his 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;
7. The
authorities will release the applicant only if not required in
connection with any other offence for the time being.
8. 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.
9. Bail
bond to be executed before the lower court having jurisdiction to try
the case.
10. 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 applicant on bail.
Rule
made absolute. Direct Service is permitted.
(Anant
S. Dave, J.)
Jyoti
Top