Gujarat High Court Case Information System
Print
CR.MA/693/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 693 of 2011
=========================================================
RAMESHBHAI
DAHYABHAI JADAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/02/2011
ORAL
ORDER
Counsel
for the applicant submitted that investigation is over and
charge-sheet is filed. The applicant has no criminal antecedents. He
is in jail since 10.9.2010.
In
addition to above, I have also perused the evidence collected by the
investigating agency with assistance of learned APP. Since trial is
yet to be conducted, it would not be appropriate on my part to make
conclusive remarks on the nature of record. However, it prima facie
appears that ‘Dharya’ was recovered from the applicant. FSL report
does not indicate bloodstains on the same. This and other attendant
circumstances noted above would convince me to release the present
applicant on bail on certain conditions.
Under
the circumstances, the applicant is ordered to be released on bail in
connection with C.R. No. I-182/2010 registered before Mahemdavad
police station, Kheda, on his furnishing bond of Rs. 20,000/-(Rupees
Twenty Thousand) with one surety of like amount to the satisfaction
of the lower Court and subject to following conditions that he shall:
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 Mahemdavad Police Station, Kheda 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. Application is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top