Gujarat High Court Case Information System
Print
CR.MA/416/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 416 of 2011
=========================================================
THAKORE
ANDAJI PRADHANJI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR.KIRIT
R CHAUDHARI for Applicant(s) : 1 - 3.
MR JK SHAH APP for
Respondent(s) : 1, MR MAHESH P.PATEL for original
complainant
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2011
ORAL
ORDER
Counsel
for the petitioners submitted that the injured was treated in a
superficial injury and released almost immediately. He submitted
that petitioners have no criminal antecedents. The complainant also
has compromised the issue with the petitioners.
Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicants are
ordered to be released on bail in connection with C.R. No.
I-112/2010 registered with Vadnagar Police Station on their
furnishing bond of Rs. 10,000/-(Rupees Ten Thousand) each with one
surety of like amount to the satisfaction of the lower Court and
subject to following conditions :
not
take undue advantage of their liberty or abuse their liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
their presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
furnish
the address of their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
their 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.)
(ashish)
Top