Gujarat High Court High Court

Sanjay vs State on 16 December, 2010

Gujarat High Court
Sanjay vs State on 16 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10346/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10346 of 2010
 

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


 

SANJAY
AMBALAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PJ YAGNIK for Applicant(s) : 1, 
MS ML SHAH, APP for Respondent(s)
: 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 27/10/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant for grant of
regular bail under Section 439 of Criminal Procedure Code in
connection with FIR being I-C.R.No. 57 of 2010 registered with
Chandkheda Police Station for the offence punishable under Sections
302, 323, 294(Kh), 34 of the Indian Penal Code and 135 (1) of
B.P.Act.

Learned
advocate, Mr.Yagnik, referred to the papers and submitted that it is
a case of cross complaint and the complainant party are having shop
in vicinity leading to some quarrel which led the incident and
injury with Dhariya blow. He
submitted that it was a sudden act and considering this, present
application may be allowed.

Learned
APP resisted the application and submitted that in the cross
complaint alleged offence was under Section 323, where in the FIR,
the alleged offence was under Section 302 and the person is died.
Therefore, present application may not be allowed.

Having
heard the learned advocate for the applicant and learned APP and
having considered the nature of offence, manner in which it is
alleged to have been committed, role attributed and considering the
rival submissions, the Court is of the opinion that present
application deserves to be allowed as the charge-sheet has now been
filed.

Accordingly,
present application stands allowed. The applicant is ordered to be
released on regular bail in connection with I-C.R.No. 57 of 2010
registered with Chandkheda Police Station on his executing a bond of
Rs.5,000/- (Rupees Five Thousand) with one solvent surety of the
like amount to the satisfaction of the lower Court and subject to
the conditions that he shall:

(a) not
take undue advantage of his liberty or abuse his liberty.

(b) not
to try to tamper or pressurize the prosecution witnesses or
complainant in any manner.

(c) not
act in any manner injurious to the interest of the prosecution.

(d) maintain
law and order and should cooperate the investigating officers.

(e) mark
his presence before concerned Police Station on 1st Monday
of every month between 11.00 AM to 2.00 PM till the trial commences.

(f) furnish
the address of his residence to the Investigating Officer and also to
the Court at the time of execution of the bond and shall not change
his residence without prior permission of the Court.

(g) surrender
his passport, if any, to the lower Court, within a week.

If
breach of any of the above conditions is committed, the concerned
Sessions Judge will be free to issue warrant or take appropriate
action in the matter.

Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

Rule
is made absolute. Direct service permitted.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top