Gujarat High Court High Court

Rameshbhai vs State on 7 October, 2011

Gujarat High Court
Rameshbhai vs State on 7 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13049/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13049 of 2011
 

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

 

RAMESHBHAI
NANUSING CHAUHAN & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAPAN V DAVE for
Applicants
 

Mr.
Maulik Nanavati, APP, for
respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 07/10/2011 ORAL ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
C.R.No.I-88 of 2011 with Limkheda police station,Dist: Dahod for the
offences punishable under Sections 498-A, 306, 504 and 114 of the
Indian Penal Code.

Heard
learned counsel for the parties and perused the record and the charge
sheet filed in the case.

Learned
counsel for the applicants submits that the case of the prosecution
is based on two notes allegedly written by the deceased along with
some other accusations, but, at the same time, the dispute pertaining
to the property between the parties was going on. It is further
submitted that the investigation is over and charge sheet is filed.
He, therefore, submits that this application for bail may kindly be
considered.

The
learned Additional Public Prosecutor has opposed grant of bail
looking to the nature and gravity of offence.

In
the facts and circumstances of the case and considering the role
attributed to the applicants, and the notes alleged written by the
deceased and other attending circumstances, and now investigation is
over and charge-sheet is filed without discussing the evidence in
detail, prima facie, this Court is of the opinion that this is a fit
case to exercise the discretion to enlarge the applicants on bail.

The
parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with first information report registered at C.R.No.I-88 of 2011 with
Limkheda police station,Dist: Dahod on their executing a bond of
Rs.5,000/- (Rupees five thousand only) each with one surety of the
like amount to the satisfaction of the trial court and subject to the
conditions that they shall

i. not
take undue advantage of their liberty or misuse their liberty;

not
act in a manner injuries to the interest of the prosecution;

surrender
their passports, if any, to the lower court within a week;

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

mark
their presence at the concerned police station on the first Sunday
of every month between 10 a.m. And 3 p.m for six months only.

furnish
the present address of their residence to the I.O. and also to the
Court at the time of execution of the bond and shall not change the
residence without prior permission of this Court;

The
Authorities will release the applicants only if they are not required
in connection with any other offence for the time being. If breach of
any of the above conditions is committed, the Sessions Judge
concerned will be free to issue warrant or take appropriate action in
the matter. Bail bond to be executed before the lower court having
jurisdiction to try the case. At the trial, the trial court shall not
be influenced by the observations of preliminary nature, qua the
evidence at this stage, made by this Court while enlarging the
applicants on bail.

Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(Anant
S. Dave, J.)

(swamy)

   

Top