Gujarat High Court High Court

Mohanbhai vs State on 6 April, 2011

Gujarat High Court
Mohanbhai vs State on 6 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3692/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3692 of 2011
 

 
 
=========================================================

 

MOHANBHAI
GAMANBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANKIT Y BACHANI for
Applicant(s) : 1, 
MR LB DABHI, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL ORDER

1. Rule.

Learned APP Shri Dabhi waives service of rule.

2. Counsel
for the petitioner submitted that the petitioner has no criminal
antecedents, investigation is over and charge-sheet is filed. In
addition to the above submissions, I have also perused the nature of
allegations and the sentenced provided for the offence alleged.

3. Considering
the totality of the facts and circumstances, the petitioner is
ordered to be released on bail in
connection with C.R.No.I-1 of 2011 of Mehsana ACB Police Station on
furnishing bond of Rs.25,000/- (Rupees Twenty five thousand only)
with one surety of the like amount to the satisfaction of the lower
Court and on conditions that he shall :

[a] not
take undue advantage of his liberty or abuse 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 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 his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

[g] surrender
his passport, if any, to the Lower Court immediately.

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

5. Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top