Gujarat High Court High Court

Saherkazi vs State on 18 January, 2011

Gujarat High Court
Saherkazi vs State on 18 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/401/2011	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 401 of 2011
 

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

SAHERKAZI
ANWARHUSAIN GULAMNABI & 18 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR
MA KHARADI for Applicant(s) : 1 - 19. 
MR KP RAVAL, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. K.P.Raval, waives service of rule on behalf of
respondent State.

Counsel
for the applicants submitted that the accused in cross-complaint have
been granted anticipatory bail by the Court. He further pointed out
that the present complaint has been lodged after a gap of more than 3
days. Allegations besides rioting are of causing simple hurt.

Considering
the above aspects of the matter, it is ordered that in the event of
arrest of the applicants in connection with C.R. No.I-239/2010
registered with Vijapur Police Station, they shall be released on
bail upon furnishing a bond of Rs. 5,000/-(Rupees 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 Vijapur Police Station on 21.1.2011 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] This order
will be operative if the applicants are arrested at any time within a
period of 90 days from today .

[H] 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