Gujarat High Court High Court

Vikaramsinh vs State on 28 May, 2010

Gujarat High Court
Vikaramsinh vs State on 28 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5561/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5561 of 2010
 

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

 

VIKARAMSINH
DIWANSINH RAJPUT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAGDHISH SATAPARA for
Applicant(s) : 1 - 2. 
Mr.Maulik
Nanavati, APP for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/05/2010 

 

ORAL
ORDER

This
application is preferred under Section 439 of the Code of Criminal
Procedure for regular bail by the applicants, who have been arrested
in connection with CR No. I – 89 of 2010 registered with Unjha
Police Station, for the offences punishable under Sections 66(1)(b),
65(a)(e), 81, 67(c) of the Bombay Prohibition Act and Sections 465,
467, 468 and 471 of the Indian Penal Code.

I
have heard the learned advocate for the applicants and learned APP
for the respondent State at length and in great detail.

It
is submitted by learned advocate for the applicants that if
applicants are released on bail on furnishing surety, he will
furnish surety of persons from the State of Gujarat.

Considering
the role attributed to the applicants as can be seen from the FIR,
police papers, provisions of Sections 66(1)(b), 65(a)(e), 81, 67(c)
of the Bombay Prohibition Act and Sections 465, 467, 468 and 471 of
the Indian Penal Code, quantum of the punishment and gravity of the
offence, I am of the view that the applicants deserve to be
enlarged on bail.

For
the foregoing reasons, the application is allowed and the applicants
are ordered to be enlarged on bail in connection with C.R. No. I –
89 of 2010 registered with Unjha Police Station on executing a bond
of Rs.10,000/- [Rupees ten thousand only] each with one surety each
of the like amount of the persons of State of Gujarat to the
satisfaction of the trial court and subject to the conditions that
they shall:

[a]
not take undue advantage of liberty or abuse liberty;

[b]
not act in a manner injurious to the interest of the prosecution;

[c]
surrender passport, if any, to the lower court within a week;

[d]
not leave the State of Gujarat without the prior permission of the
Sessions Court concerned;

[e]
mark presence at the concerned Police Station
on any day of first week of every English calendar month between 9.00
AM and 2.00 PM. till the trial is over;

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

[g]
maintain law and order.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or to 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. Direct Service is
permitted.

(M.D.SHAH,J.)

radhan

   

Top