Gujarat High Court High Court

Abhabhai vs State on 11 August, 2010

Gujarat High Court
Abhabhai vs State on 11 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9132/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9132 of 2010
 

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

 

ABHABHAI
KANABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Applicant(s) : 1, 
MR UA TRIVEDI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Trivedi waives service of Rule on behalf of the
respondent State.

This
application is filed under section 439 of the Code of Criminal
Procedure by the applicant who has been arrested in connection with
CR No. I 103 of 2008 filed before the Balasinor Police Station for
the offence punishable under sections 379 and 114 of the Indian Penal
Code.

Having
heard the rival submissions of learned advocates and having
considered the role attributed to the applicant as reflected in the
FIR at Annexure ‘A’, the quantum of punishment, gravity of offence
and there is no recovery or discovery from the applicant, I am of the
opinion that this is a fit case to grant the regular bail to the
applicant. In view of the above, the applicant is required to be
enlarged on regular bail at this stage on stringent conditions,
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 applicant is ordered to be enlarged on bail in connection with
CR No. I 103 of 2008 filed before the Balasinor Police Station on
his 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). 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 their
residence without prior permission of this Court;

[f]. 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 applicant on bail.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(Z.K.SAIYED,J.)

ynvyas

   

Top