Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/513/2010	 2/ 2	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 513 of 2010
 
 
=========================================================
 
BABBHAI
BHUPATBHAI KATHI KARPADA - Applicant(s)
 
Versus
 
STATE
OF GUJARAT - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
RJ GOSWAMI for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
 
Date
: 05/02/2010 
 
 
ORAL
ORDER
	Learned advocate for the petitioner submitted that even
as per the complaint, petitioner has not given any blow to the
complainant or any other person. He submitted that petitioner has no
criminal antecedents, investigation is over and charge-sheet is also
filed. He further pointed out that some of the co-accused similarly
situated have been released on bail. Such orders are on record.
	Considering the above aspects of the matter, petitioner
is ordered to be released on bail in
connection with C.R. No. I-85/2009 on his furnishing bond of
Rs.10,000/-(Rupees Ten Thousand) with one surety of like amount to
the satisfaction of the lower Court and subject to following
conditions :
not
take undue advantage of his liberty or abuse his liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
not
enter the Muli Police Station area till the trial is over;
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
his 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. Application is disposed of accordingly.
	Direct
service is permitted.
(Akil
Kureshi,J.)
menon
Top