Gujarat High Court High Court

Appearance : vs Ms Ml Shah on 27 August, 2008

Gujarat High Court
Appearance : vs Ms Ml Shah on 27 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1086420/2008	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10864 of 2008
 

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


 

SACHINKUMAR
AMBALAL THAKOR 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================================
 
Appearance : 
MR
RJ GOSWAMI for Applicant. 
MS ML SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
 
ORAL
ORDER

RULE. Ms. M.L.

Shah, learned Additional Public Prosecutor waives service of rule on
behalf of the respondent. At the request of the learned counsel
appearing for the parties, this petition is taken up for hearing
today.

This petition is
filed under section 439 of the Code of Criminal Procedure in
connection with First Information Report registered as Prohibition
C.R. No.82 of 2008 before Sector 7 Police Station, Gandhinagar for
the offence punishable under sections 66(B), 65(A)(E), 81 and 92 of
the Bombay Prohibition Act.

Learned advocate
representing the petitioner submitted that considering the role
attributed to the petitioner which is reflected in the FIR at
Annexure ‘A’, no overt act is attributed to the petitioner and the
petitioner is not at all involved in the commission of offence, and,
therefore, it is a fit case to enlarge the petitioner on bail.

On the other
hand, learned Additional Public Prosecutor representing the State
submitted that considering the role attributed to the petitioner and
the manner in which the offence is committed by the petitioner, no
discretionary relief is required to be given to the petitioner and
the petition deserves to be dismissed.

Heard learned
advocate Mr. Goswami for the petitioner and Ms. M.L. Shah, learned
APP at length and in great detail. I have also perused the averments
made in the petition as well as the FIR produced on record of the
petition. Considering the above, I am of the view that the the
petitioner is required to be enlarged on regular bail at this stage,
without entering into the merits of the case and without discussing
the evidence in detail.

The parties do
not press for further reasoned order.

In the facts and
circumstances of the case, the petition is allowed and the petitioner
is ordered to be enlarged on bail in connection with Prohibition C.R.
No.82 of 2008 before Sector 7 Police Station, Gandhinagar on
executing a bond of Rs.10,000/- [Rupees ten thousand only] with one
surety of the like amount to the satisfaction of the trial court and
subject to the 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]. surrender his
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 his
presence at Sector 7 Gandhinagar police station on any day of every
first week of English calendar month between 9.00 AM and 2.00 PM.
till the trial is over;

[f]. furnish the
present address of his residence to the I.O. and also to the Court at
the time of execution of the bond and shall not change his 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 petitioner on bail.

Rule is made
absolute to the aforesaid extent.

Direct Service is
permitted.

mathew						[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top