Gujarat High Court Case Information System
Print
CR.MA/980/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 980 of 2011
=================================================
MUHAMMED
YUSUF MITHABHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
MR
MA KHARADI for Applicant(s) : 1 - 2.
MR DC SEJPAL, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/02/2011
ORAL
ORDER
Rule.
Learned APP Mr. D.C.Sejpal waives service of rule on behalf of
respondent State.
Counsel
for the applicants submitted that the applicants have no criminal
antecedents. The complaint is filed on 17.11.2010. It pertains to
alleged agreement of immovable property, which took place in the year
1997.
Considering
the above prima facie aspects of the matter, the applicants are
ordered to be released on bail in the event of their arrest in
connection with C.R. No.I-124/2010 registered with Godhra “B”
Division Police Station and they shall be released on bail upon their
furnishing a bond of Rs. 25,000/-(Rupees Twenty Five Thousand) each
with one surety of like amount to the satisfaction of the lower Court
and subject to the following conditions that they :
[A] shall
cooperate with the investigation and make themselves available for
interrogation whenever required.
[B] shall
remain present at Godhra “B” Division Police Station on
7.2.2011 between 11:00 am to 2:00 pm:
[C] shall not
hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them from disclosing such facts to the Court or to any
Police Officer;
[D] at the time
of execution of bond, furnish the address to the Investigating
Officer and the Court concerned and shall not change the residence
till the final disposal of the case or till further orders;
[E] will not
leave India without the permission of the Court and, if is holding a
Passport, shall surrender the same before the trial Court immediately
[F] It would be
open to the Investigating Officer to file an application for remand,
if he considers it just and proper and the concerned Magistrate would
decide it on merits.
[G] Within a
period of ten days from the date of arrest, the applicants shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.
Rule
made absolute. Application is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
sudhir
Top