Gujarat High Court High Court

Amarishbhai vs State on 15 December, 2010

Gujarat High Court
Amarishbhai vs State on 15 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14796/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14796 of 2010
 

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

AMARISHBHAI
RAJNIKANT BHATT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR PS PATEL for Applicant(s) :
1 - 2. 
MS KRINA P CALLA ADDL. PUBLIC PROSECUTOR for Respondent(s)
: 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/12/2010 

 

ORAL
ORDER

1. This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-162 of 2010 with Chhani Police Station, for the offences
punishable under Sections 278, 284, 287, 337, 114 etc. of the Indian
Penal Code
and Section 9(B) of Explosives Act, 1884.

2. Learned
counsel appearing for the applicants submit that considering the
nature of evidence, role attributed to the applicants and punishment
prescribed, this application for bail may kindly be considered.

3. Heard
learned APP for the respondent – State.

4. 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, I am inclined to enlarge the applicants on
bail.

5. In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with first information report registered at CR No.I-162 of 2010 with
Chhani Police Station, on executing bond of Rs.5,000/- (Rupees Five
Thousand only) each with one surety of the like amount to the
satisfaction of the trial Court and subject to the conditions that
they shall;

not
take undue advantage of liberty or misuse liberty;

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

surrender
their 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
their presence at the concerned police station on the first Sunday
of every month between 10.00 a.m. and 3.00 p.m. till the trial
commences;

furnish
the present address of residences 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;

6. The
Authorities will release the applicants only if they are not required
in connection with any other offence for the time being.

7. 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.

8. Bail
bond to be executed before the lower court having jurisdiction to try
the case.

9. 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.

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

(ANANT
S. DAVE, J.)

//smita//

   

Top