Gujarat High Court Case Information System
Print
CR.MA/10958/2006 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10958 of 2006
=========================================
SANJAY
ALIAS ARVIND ALIAS MUNNO VALLABHBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
SHAKEEL A QURESHI for the Applicant.
MR ND GOHIL, APP, for the
Opponent-State.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 06/10/2006
ORAL
ORDER
Heard learned advocate
for the applicant and learned Additional Public Prosecutor for the
State.
2. Following aspects are
considered :-
(1) Charge sheet is filed
and investigation is over.
(2) The applicant is
facing charges for offences punishable under Sections 395, 363, 170
and 118 of the Indian Penal Code.
(3) Co-accused, Mansukh
alias Manojbhai Kanjibhai Kaarthia Sagar and Dhavalgiri Kantigiri
Goswami, who are similarly situated, have been admitted to bail by
orders of this Court passed in Criminal Misc. Applications No.6149
and 9711 of 2006 dated 20th June, 2006 and 13th
September, 2006, respectively.
(4) The applicant has no
criminal antecedents.
Considering the above
aspects, the case deserves consideration.
3. The application is
allowed and the applicant is ordered to be released on bail in
connection with Crime Register No.I-332 of 2005 of Kapodara
Police Station on his executing a 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 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 1st Sunday of
every odd numbered English calendar month between 9.00 A.M. and
2.00 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.
4. 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.
5. Bail before the Lower
Court having jurisdiction to try the case.
6. Rule is made absolute.
7. Direct service is
permitted.
[ A. L. DAVE,
J. ]
gt
Top