Gujarat High Court High Court

Munirsaheb vs State on 26 July, 2010

Gujarat High Court
Munirsaheb vs State on 26 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7625/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7625 of 2010
 

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

MUNIRSAHEB
BISMILAH KHAN RATHORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR ASIM
PANDYA FOR HL PATEL ADVOCATES for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 26/07/2010
 

ORAL
ORDER

This
application is filed by the applicant under Section 438 of the Code
of Criminal Procedure, 1973 for granting anticipatory bail in
connection with CR No.I-57 of 2009 registered with TILAKWADA Police
Station, for the offence punishable under Sections 120-B, 465, 467,
471 and 201 of the Indian Penal Code.

Heard
Mr.Asim Pandya, learned counsel for the applicant and Mr.U.A.
Trivedi, learned Additional Public Prosecutor, for the
respondent-State.

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 applicant.

In
the event of the arrest of the applicant in connection with CR
No.I-57 of 2009 registered with Tilakwada Police Station, the
applicant shall be released on anticipatory bail on his furnishing
bond of Rs.10,000/-(Rupees Ten Thousand Only) 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 Tilakwada Police Station, on 30th July 2010
at 11:00 a.m.;

(c) make
himself available for interrogation by the 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 him
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 Court concerned, and shall not change
his 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 just and proper, and the learned
Magistrate would decide it on merits.

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 his arrest.
Thereafter it will be open to the applicant 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. Rule is made absolute.

Direct
service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top