Gujarat High Court Case Information System
Print
CR.MA/13817/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13817 of 2009
=========================================================
AJMALBHAI
DHULAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR KP RAWAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/01/2010
ORAL
ORDER
Learned
advocate for the applicant submitted that the applicant has no
criminal history, charge-sheet has been filed upon completion of the
investigation. He further drew my attention to the medical and FSL
reports.
In
addition to taking into account the nature of evidence collected by
the investigating agency, I also find that the investigation is over
and charge-sheet is filed. The applicant is in jail since September
2009 and substantial time is likely to take for commencement of
trial.
Under
the circumstances, the applicant is ordered to be released on bail in
connection with C.R. No. I-115/2009 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
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 Deodar 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. Application is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top