Gujarat High Court High Court

Moinbashirbhai vs State on 23 December, 2010

Gujarat High Court
Moinbashirbhai vs State on 23 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15215/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15215 of 2010
 

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

MOINBASHIRBHAI
HUSAINBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MS BENAZIR
M HAKIM for
Applicant(s) : 1,MR MA SAIYAD for Applicant(s) : 1, 
Ms Krina
Calla, A.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
 
ORAL
ORDER

1.
Rule.

Mr. learned APP, waives service of notice of Rule for respondent –
State.

2. This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered
being CR No.I- 307 of 2009 with Maninagar Police Station, for the
offences punishable under Sections 379, 411 and 114 of the Indian
Penal Code.

3. Learned
counsel appearing for the applicant submits that considering the
panchnama, nature of offence, the role attributed to the applicant
and the punishment prescribed and now charge sheet is filed, the
applicant may be enlarged on bail by imposing suitable conditions.

Heard learned
APP Mr. for the respondent – State.

4. Having heard
learned counsel for the parties and perusing the record of the case
and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment prescribed
for the alleged offences and the charge sheet is filed, I am inclined
to enlarge the applicant on bail.

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

5. In the facts
and circumstances of the case, the application is allowed and the
applicant is ordered to be released on bail in connection with first
information report registered being C.R. No.I – 307 of 2009 with
Maninagar Police Station on executing a bond of Rs.5,000/- (Rupees
Five thousand only) with one surety of the like amount to the
satisfaction of the trial Court and subject to the conditions that he
shall;

not
take undue advantage of liberty or misuse liberty;

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

surrender
passport, if any, to the lower court within a week;

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

mark
presence at the concerned police station on the first Sunday of
every month between 10.00 a.m. and 3.00 p.m. for three months only;

not
ener the limits of Ahmedabad City and Town for a period of three
months except for marking presence;

g) furnish the present address of his residence to the I.O. and
also to the Court at the time of execution of the bond and shall
not change the residence without prior permission of this Court;

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

If
breach of any of the above conditions is committed, the Sessions
Judge concerned 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. D.S. Permitted.

(ANANT
S. DAVE, J.)

msp

   

Top