Gujarat High Court Case Information System
Print
CR.MA/588/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 588 of
2011
=========================================================
DINESHJI
CHHAGANJI THAKORE (KHANPURA) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ABHAYKUMAR P SHAH for
Applicant(s) : 1,
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2011
ORAL
ORDER
RULE.
Learned APP, waives service of notice of rule on behalf of the
respondent-State.
1. The
learned Counsel for the petitioner submitted that the investigation
is over and the charge-sheet is also filed. The petitioner has no
criminal antecedents. He also drew my attention to the statement of
the girl, Manjulaben, dated 07.10.2010, recorded by the Investigating
Officer.
2. Considering
the above prima facie
aspects of the matter and considering
that the trial is unlikely to complete shortly and since
charge-sheet is also filed,
I find this is a fit case for granting bail. Under the circumstances,
the petitioner is ordered to be released on bail in connection with
I-C.R. NO. 113/2010,
registered with THARA
POLICE STATION,
District : Banaskantha, on his
furnishing bond of Rs. 10,000/-(Rupees Ten Thousand), with one surety
of the like amount to the satisfaction of the lower Court and subject
to the conditions that, he shall:
(1). not take undue
advantage of his liberty or abuse his liberty;
(2). not act in a
manner injurious to the interest of the prosecution;
(3). maintain law and
order;
(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;
(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;
(6). 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;
(7). 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.)
Umesh/
Top