Gujarat High Court High Court

Atulkumar vs State on 19 April, 2011

Gujarat High Court
Atulkumar vs State on 19 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4736/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4736 of 2011
 

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

 

ATULKUMAR
DAHYABHAI MENDAPARA (PATEL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
:
 

Mr.
Gaurang R. Manav for MR
SANJAY PRAJAPATI for
Applicant
 

Mr.
A.J. Desai, APP, 
for respondent
No.1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/04/2011 ORAL ORDER

Rule.

Learned APP waives service of Rule.

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
C.R.No.I-552 of 2010 with Odhav police station for the offences
punishable under Sections 498(A), 306 and 114 of the Indian Penal
Code and Sections 3 and 7 of the Dowry Prohibition Act, 1961.

Heard
learned counsel for the parties and perused the record.

It
is submitted by the learned counsel for the applicant that the
applicant was not present when the alleged incident took place as
reflected in the dying declaration. The co-accused had been enlarged
on bail.

In
the facts and circumstances of the case and considering the nature of
allegations and role attributed to the applicant and the co-accused
had been released on bail and now the charge sheet is filed, without
discussing the evidence in detail, prima facie, this Court is of the
opinion that this is a fit case to exercise the discretion to enlarge
the applicant on bail.

Hence,
the application is allowed and the applicant is ordered to be
released on bail in connection with first information report
registered at C.R.No.I-552 of 2010 with Odhav Police Station on his
executing a bond of Rs.5,000/- (Rupees five thousand only) with one
surety of the like amount to the satisfaction of the trial court and
subject to the conditions that he shall

i. not
take undue advantage of his liberty or misuse his liberty;

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

surrender
his passport, if any, to the lower court within a week;

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

mark
his presence at the concerned police station on the first Sunday of
every month between 10 a.m. And 3 p.m for three months only;

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 the
residence without prior permission of this Court;

The
Authorities will release the applicant only if he is not required in
connection with any other offence for the time being.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or 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 applicant on bail.

Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(Anant
S. Dave, J.)

(swamy)

   

Top