Gujarat High Court Case Information System
Print
CR.MA/254/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 254 of
2011
=========================================================
NAINESHKUMAR
JAGDISHCHANDRA SHAH,UNDERTRIAL PRISONER. - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/02/2011
ORAL
ORDER
1. Learned
Counsel for the petitioner submitted that the petitioner has no
criminal antecedents. She, further, pointed out that co-accused have
been released on bail.
2. In
addition to the above, I have also perused the contents of the FIR
and other material on record, in particular, with respect to the role
of the petitioner, who is stated to have helped the main accused, in
opening a bogus bank account through which the defalcation of money
took place. Under
the circumstances, the petitioner is ordered to be released on bail
in connection with I-C.R.
NO. 85/2010,
registered with ANAND
TOWN POLICE STATION,
for the offences punishable under Sections-420, 120(B), 467, 468,
465, 471 and 472 of the Indian Penal Code, on his furnishing bond of
Rs.50,000/-(Rupees Fifty 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