Gujarat High Court High Court

Trikambhai vs State on 8 July, 2011

Gujarat High Court
Trikambhai vs State on 8 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9339/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9339 of 2011
 

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


 

TRIKAMBHAI
PRABHUDAS VANKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
MM TIRMIZI for Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s)
: 1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/07/2011 

 

ORAL
ORDER

Rule.

Learned APP waives service of rule.

Learned
counsel appearing for the applicant submits that in the context of
allegations of recording revenue entry on the basis alleged
partition deed for which no custodial interrogation is necessary and
according to learned advocate prima facie this is a family dispute.
It is further submitted that considering the nature of
allegations and role attributed to the applicant, by imposing
suitable conditions, the applicant may be enlarged on bail.

Heard
learned APP for the respondent – State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences, without discussing the
evidence in detail, at this stage, I am inclined to enlarge the
applicant on bail in connection with C.R.No.I-133/2010 of Khambhatt
Rural Police Station for the offences punishable under sections
467, 468, 471, 114 of the Indian Penal Code, on furnishing bond of
Rs.10,000/- (Rupees ten thousand only) with one surety of the like
amount to the satisfaction of the lower Court and on conditions that
the applicant shall :

[a] not take
undue advantage of liberty or abuse liberty;

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

[c] maintain
law and order;

[d] mark
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 for three months;

[e] not leave
the State of Gujarat without prior permission of the Sessions Judge
concerned;

[f] furnish the
address of residence at the time of execution of the bond and shall
not change the residence without prior permission of this Court;

[g] surrender
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.

At
the trial, the trial court shall not be influenced by the prima
facie observations made by this Court while enlarging the applicant
on bail.

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Direct service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top