Gujarat High Court Case Information System
Print
CR.MA/1261/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1261 of 2011
=================================================
SHAFI
ABDULLAH UMARJI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
MR
MM TIRMIZI for Applicant(s) : 1 - 2.
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/02/2011
ORAL
ORDER
Since
the chargesheet is yet to be filed, the counsel for the applicants
does not press this petition at this stage qua applicant No.1. Rule
is discharged qua applicant No.1.
With
respect to applicant No.2, he submitted that applicant No.2 has no
criminal antecedents. It is a first case in which he is allegedly
involved in an offence under Section 379 of the Indian Penal Code.
Considering
the above aspects of the matter, the applicant No.2 is ordered to be
released on bail in connection with FIR bearing C.R. No. I-27/2010
registered with Chotila police station on his furnishing bond of Rs.
10,000/-(Rupees Ten Thousand) with one surety of like amount to the
satisfaction of the lower Court and subject to following conditions :
not
take undue advantage of his liberty or abuse his liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
his presence before the Chotila police station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
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;
surrender
his passport, if any, to the Lower Court immediately.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute qua applicant No.2. Application is disposed of
accordingly.
Direct
service is permitted.
(Akil
Kureshi, J. )
sudhir
Top