Gujarat High Court Case Information System Print CR.MA/292/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 292 of 2011 ========================================================= VAISHNAV RAMESHBHAI @ DINESHBHAI PRABHUDAS - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR H.S.MULIA for Applicant(s) : 1, MR DC SEJPAL, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 31/01/2011 ORAL ORDER
Counsel
for the petitioner submitted that the petitioner has no criminal
antecedents and for the first time involved in the present offence.
In addition to the above, I have also considered the nature of
allegations made in the complaint and the sentence provided by law
for the alleged offence.
2. In
view of the above prima facie facts, the petitioner is ordered to
be released on bail in connection
with C.R.No.III-5345 of 2010 of Idar Police Station on furnishing
bond of Rs.25,000/- (Rupees twenty-five thousand only) with one
surety of the like amount to the satisfaction of the lower Court and
on conditions that he shall :
[a] not
take undue advantage of his liberty or abuse his liberty;
[b] not
act in a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
And 2 p.m .
[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
[f] furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
[g] surrender
his passport, if any, to the Lower Court immediately.
3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
4. Bail
before the Lower Court having jurisdiction to try the case.
5. Rule
is made absolute.
Direct
service is permitted.
(Akil
Kureshi, J.)
(vjn)
Top