Gujarat High Court High Court

Kanaiyalal vs State on 11 August, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9186/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9186 of 2010
 

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

 

KANAIYALAL
MOTIBHAI MARU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH 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 15 of 2010 filed before the A.C.B. Police Station, Surat
City for the offence punishable under Sections 7, 13(1)(C) and 13(2)
of the Prevention of Corruption Act.

Having
heard the rival submissions of learned advocates and having
considered the role attributed to the applicants as reflected in the
FIR at Annexure ‘A’, the quantum of punishment, gravity of offence,
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 15 of 2010 filed before the A.C.B. Police Station,
Surat City 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