Gujarat High Court High Court

Dipakbhai vs State on 6 August, 2010

Gujarat High Court
Dipakbhai vs State on 6 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8965/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8965 of 2010
 

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


 

DIPAKBHAI
BABUBHAI VALA (KATHI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR GR MANAV
FOR MR SANJAY PRAJAPATI for
Applicant(s) : 1, 
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 06/08/2010
 

ORAL
ORDER

Rule.

Ms.Mini Nair, learned Additional Public Prosecutor, waives service
of Rule on behalf of the respondent-State.

This
application is filed by the applicant under Section 439 of the
Criminal Procedure Code, 1973 for releasing him on regular bail in
connection with the offences registered at CR No.I-169 of 2010
registered with Naroda Police Station for the offences punishable
under Sections 326, 143, 147, 148 and 149 of the Indian Penal Code.

Heard
Mr.G.R. Manav for Mr.Sanjay Prajapati, learned counsel for the
applicant and Ms.Mini Nair, learned Additional Public Prosecutor,
for the State.

Mr.Manav
has submitted that the applicant is innocent and has not committed
any offence. He has also contended that the co-accused are already
released on bail by the lower Court. He read the order passed by the
trial Court and prayed to release the applicant on regular bail.

As
against this, Ms.Nair, learned Additional Public Prosecutor, has
strongly opposed the present application and read the order passed
by the trial Court.

I
have gone through the order passed by the trial Court as well as
papers produced on record of the case. Looking to the allegations
levelled against the applicant, I am inclined to release him on
regular bail.

Learned
counsel for the parties do not press for reasoned order.

Considering
the submissions made on behalf of the parties and having regard to
the facts and circumstances of the case, the application is allowed
and applicant is ordered to be released on bail in connection with
CR No.I-169 of 2010 registered with Naroda Police Station for the
offences alleged against him in this application on his executing
bond of Rs.10,000/- (Rupees Ten Thousand Only) with one solvent
surety of the like amount to the satisfaction of the lower Court and
subject to the conditions that he shall,

(I) not
take undue advantage of his liberty or abuse his liberty;

(ii) not
act in a manner injurious to the prosecution;

(iii) not
leave the local limits of State of Gujarat without the prior
permission of the concerned Sessions Judge;

(iv) mark
his presence before the Investigating Officer on 15th day
of every calender month between 09:00 a.m. and 02:00 p.m.;

(v) Surrender
his passport, if any, to the lower Court within a week;

The
Authority will release the applicant only if he is not required in
connection with any other offence for the time being.

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

Bail
bond to be executed before the lower Court having jurisdiction to
try the case.

At
the trial, the trial Court shall not be influenced by the
observations of preliminary nature, qua the evidence at this stage,
made by this Court while enlarging the applicant on bail. Rule is
made absolute to the aforesaid extent.

Direct
Service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top