Gujarat High Court Case Information System
Print
CR.MA/1227/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1227 of 2011
=================================================
HASMUKH
@ AKU RANCHHODBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
PR NANAVATI for Applicant(s) : 1,MR BS KHATANA for Applicant(s) :
1,
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/02/2011
ORAL
ORDER
Rule.
Learned APP Mr. D.C. Sejpal waives service of rule on behalf of
respondent- State.
Counsel
for the applicant submitted that the investigation is over and
chargesheet is filed. The applicant has no criminal antecedents. He
drew my attention to the statement of the victim girl recorded by the
investigating agency on 27.11.2010.
Since
the trial is yet to be conducted, it would not be appropriate on my
part to make any conclusive observations on the nature of evidence on
record. However, considering that the investigation is over as also
looking to the statement of the victim girl, I am of the opinion that
custody of the applicant is no longer necessary. He is ordered to be
released on bail in
connection with C.R. No. I-221/2010 registered with Dabhoda Police
Station on his furnishing bond of Rs. 25,000/-(Rupees Twenty Five
Thousand) with one surety of like amount to the satisfaction of the
lower Court and subject to following conditions:
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;
mark
his presence before the Dabhoda 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 his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
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. )
sudhir
Top