Gujarat High Court Case Information System Print CR.MA/13120/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 13120 of 2010 ========================================================= RAKESHBHAI ISHWARBHAI VASAVA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR NK MAJMUDAR for Applicant(s) : 1, MR. M.R. MENGDEY PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 28/10/2010 ORAL ORDER
1. Rule.
Learned APP waives service of notice of Rule no behalf of the
respondent-State.
2. Counsel
for the petitioner submitted that the petitioner has been in jail
since April, 2010. The Investigation is now over and the charge-sheet
is filed. He has further submitted that co-accused has been released
on bail by this Court vide order dated 23.09.2010 passed in Criminal
Misc. Application No.10646/2010.
3. Learned
APP however submitted that the petitioner has been involved in such
similar cases of chain snatching in the past also.
4. Considering
the submissions made by the learned advocate for the petitioner, the
applicant is ordered to be released on bail in connection with C.R.
No. I-116/2010 registered with Gorva Police Station, 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 that he shall:
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;
shall
not enter in Baroda District without permission of the court except
to attend the court cases ;
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 and shall mark presence in the police station in the area
where he is residing on every 1st and 15th day
of English Calendar month between 11:00 am to 2:00 pm;
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.)
Safir*
Top