Gujarat High Court High Court

Hitesh vs State on 18 November, 2010

Gujarat High Court
Hitesh vs State on 18 November, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12916/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12916 of 2010
 

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


 

HITESH
KIRITBHAI PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
HARESH H PATEL for Applicant(s) : 1, 
MS MINI NAIR APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/10/2010
 

ORAL
ORDER

The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.

The
applicant-accused is charged with having committed offences
under Sections 465, 467, 468, 471, 472, 473 and 114 of the Indian
Penal Code and under Sections 18(A)(1)(6) and 18(C) of the Drugs and
Cosmetics Act, 1940, for which, FIR being I-C.R.No.123/2010 has been
lodged at Panigate Police Station.

Learned
counsel, Mr.Nilesh Pandya appearing with Mr.H.H. Patel for the
applicant submitted that considering the nature of offence and the
fact that the chargesheet has been filed and other co-accused have
been released on bail as per the order passed in Criminal Misc.
Application Nos.11132/2010 & 12585/2010 dated 29.09.2010 &
20.10.2010 respectively, the present application may be allowed.

Learned
A.P.P., Ms.Nair resisted the present application.

Having
heard learned counsel appearing for the applicant-accused and
learned A.P.P. for the State and having considered the nature of
offence, role attributed and considering the fact that the
chargesheet has now been filed, the present application deserves to
be allowed as other co-accused have been released on bail.

Accordingly,
present application stands allowed. The applicant is ordered to be
released on regular bail in connection with I-C.R.No.123/2010
registered with Panigate Police Station on his executing a bond of
Rs.5,000/- (Rupees Five Thousand Only) with one solvent surety of
the like amount to the satisfaction of the lower Court and subject
to the conditions that he shall:

(a) not
take undue advantage of his liberty or abuse his liberty.

(b) not
to try to tamper or pressurize the prosecution witnesses or
complainant in any manner.

(c) not
act in any manner injurious to the interest of the prosecution.

(d) maintain
law and order and should cooperate the investigating officers.

(e) furnish
the address of his residence to the Investigating Officer and also to
the Court at the time of execution of the bond and shall not change
his residence without prior permission of the Court.

(f) surrender
his passport, if any, to the lower Court, within a week.

(g) mark
his presence before concerned Police Station 1st day of
every calender month between 11:00 AM and 2:00 PM till the trial
commences.

If
breach of any of the above conditions is committed, the concerned
Sessions Judge will be free to issue warrant or take appropriate
action in the matter.

Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

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

(RAJESH
H.SHUKLA, J.)

/patil

   

Top