Gujarat High Court High Court

Jodhabhai vs State on 7 February, 2011

Gujarat High Court
Jodhabhai vs State on 7 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/524/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 524 of 2011
 

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

 

JODHABHAI
BHAYABHAI RAVALIYA & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 6. 
MR JK SHAH, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
ORAL
ORDER

Since
charge-sheet is yet to be filed, counsel does not press this
application qua applicant no.6. Rule is discharged qua applicant
no.6.

Insofar
as applicants no. 1 to 5 are concerned, counsel submitted that
allegations against them are of having caused superficial injuries to
the complainant and his mother. Such injured persons were treated as
outdoor patients. Applicants have no criminal antecedents.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail to applicants no. 1 to 5. Under the
circumstances, the applicants no. 1 to 5 are ordered to be released
on bail in connection with C.R. No. I-69/2010 registered before Jam
Kalyanpur police station on their furnishing bond of Rs.
10,000/-(Rupees Ten Thousand) each with one surety of like amount to
the satisfaction of the lower Court and subject to following
conditions that they shall:

not
take undue advantage of their liberty or abuse their liberty;

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

maintain
law and order;

mark
their presence before the Jam Kalyanpur 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 their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
their 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 qua applicants no. 1 to 5. Application is disposed
of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top