Gujarat High Court Case Information System
Print
CR.MA/1819/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1819 of 2011
=========================================================
KRUNAL
@ LALO GIRISHBHAI BAROT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/02/2011
ORAL
ORDER
1. Rule.
Learned APP Shri Sejpal waives service of rule.
2. Counsel
for the petitioner submitted that investigation is over and
charge-sheet is filed. The petitioner has no criminal antecedents.
3. Considering
the above prima facie aspects of the matter as also looking to the
nature of allegations in the complaint and the sentence provided in
law for the offence alleged, the petitioner is ordered to be
released on bail in connection with
C.R.No.I-233 of 2010 of Isanpur Police Station on furnishing
bond of Rs.10,000/- (Rupees ten thousand only) with one surety of
the like amount to the satisfaction of the lower Court and on
conditions that he shall :
[a] not
take undue advantage of his liberty or abuse his liberty;
[b] not
act in a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
And 2 p.m .
[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
[f] 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;
[g] surrender
his passport, if any, to the Lower Court immediately.
4. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
5. Bail
before the Lower Court having jurisdiction to try the case.
6. Rule
is made absolute.
Direct
service is permitted.
(Akil
Kureshi, J.)
(vjn)
Top