Gujarat High Court Case Information System
Print
CR.MA/4686/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4686 of 2011
=========================================================
MOHAMMAD
SALIM MOHAMMAD AMI SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/04/2011
ORAL
ORDER
Rule.
Learned APP waives service of rule.
Learned
counsel appearing for the applicant submits that co-accused is
enlarged on bail and the
applicant is falsely involved in the crime. It is further
submitted that the applicant has roots in the society,
will not flee from justice and will cooperate with the investigation
as and when called for. It is further submitted that by imposing
suitable conditions, the applicant may be enlarged on bail.
Heard
learned APP for the respondent – State.
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 and role attributed to the accused coupled with the fact
that the co-accused is enlarged on bail, without discussing the
evidence in detail, at this stage, I am inclined to enlarge the
applicant on bail in connection with C.R.No.I-18/2011 of Dahej
Police Station for the offences punishable under sections 406, 407
& 120B of the Indian Penal Code, on furnishing bond of
Rs.10,000/- (Rupees ten thousand only) with one surety of the like
amount to the satisfaction of the lower Court and on conditions that
the applicant shall :
[a] not take
undue advantage of liberty or abuse liberty;
[b] not act in
a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
and 2 p.m .
[e] not leave
the State of Gujarat without prior permission of the Sessions Judge
concerned;
[f] furnish the
address of residence at the time of execution of the bond and shall
not change the residence without prior permission of this Court;
[g] surrender
passport, if any, to the Lower Court immediately.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute. Direct service is permitted.
[Anant
S. Dave, J.]
*pvv
Top