Gujarat High Court High Court

Dharmesh vs State on 14 November, 2008

Gujarat High Court
Dharmesh vs State on 14 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13217/2008	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13217 of
2008 
=========================================================

 

DHARMESH
DAHYABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TULSHI R SAVANI for
Applicant(s) : 1, 
MR MAULIK NANAVATI ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 14/11/2008 

 

ORAL
ORDER

1. RULE.

Mr. Nanavati, learned APP waives the service of rule on behalf of
respondent-State.

2. The
applicant, who has been arrested in connection with I C.R. No. 105 of
2008 registered with Ankleshwar Rural Police Station, District :
Bharuch for the offences punishable under Section 392 has preferred
this application seeking his release on regular bail.

3. The
allegation against the applicant is that he and two other accused
persons pushed the complainant on the ground and snatched away his
gold chain worn and thereby committed the offences as stated above.

4. Taking
into consideration the nature of offence and the quantum of sentence,
this application deserves to be allowed.

5. Accordingly,
the application is allowed. The applicant is ordered to be released
on regular bail in connection with I C.R. No. 105 of 2008 registered
with Ankleshwar Rural Police Station, District : Bharuch for the
offences alleged against him in this application on his executing
personal bond of Rs.10,000/-(Rupees Ten Thousand Only), with one
surety of the like amount, to the satisfaction of the lower Court and
subject to the conditions that he shall:-

[a] not take undue advantage of his liberty or misuse his
liberty;

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

[c] maintain
law and order;

[d] mark
his presence before the concerned Police Station on 15th
day of every month between 9:00 a.m. And 2:00 p.m till the
framing of charges;

[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

[f] furnish
the address of their residence to the I.O. at the time of execution
of the bond and shall not change the residence without prior
permission of this Court;

[g] surrender
their passport, if any, to the Lower Court, within a week.

6. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or to take appropriate
action in the matter.

7. Bail
before the lower Court having jurisdiction to try the case.

8. Rule
is made absolute. Direct service is permitted.

(Z.K.

Saiyed,J.)

Umesh/

   

Top