Gujarat High Court Case Information System
Print
CR.MA/2592/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2592 of 2011
=============================================
YOGESH
@ BITTU S/O ASHOKBHAI PRADHAN (SHARMA) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR SANJAY PRAJAPATI for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/03/2011
ORAL
ORDER
Learned
advocate for the applicant submits that now charge-sheet is filed and
there is no recovery or discovery from the applicant and the
complainant has stated that he was not fully conscious at the time of
lodging the complaint and that certain allegations levelled against
the applicant were not correct, therefore, by imposing suitable
conditions the applicant may be enlarged on bail.
Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail since charge-sheet is also filed. Under the
circumstances, the applicant is ordered to be released on bail in
connection with C.R. No.I-281 of 2010 with Saher Kotda Police
Station, on his furnishing bond of Rs. 5000/-(Rupees Five 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 concerned 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;
shall
not enter the city limit of Saher Kotda Police Station for a period
of two months except for marking presence and attending trial;
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. Application is disposed of accordingly.
Direct
service is permitted.
[ANANT
S. DAVE, J .]
//smita//
Top