Gujarat High Court High Court

Manishkumar vs State on 25 January, 2011

Gujarat High Court
Manishkumar vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/794/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 794 of
2011 
=========================================================

 

MANISHKUMAR
NATUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAVRMISHRA for
Applicant(s) : 1, 
MR KP RAVAL, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 25/01/2011 

 

ORAL
ORDER

RULE.

Learned APP, waives service of notice of rule on behalf of the
respondent-State.

1. The
learned Counsel for the petitioner submitted that the petitioner has
no criminal antecedents. He drew my attention to the nature of
allegations made in the complaint and, further, submitted that the
petitioner is unlikely to jump the bail, and therefore, he may be
released on suitable conditions.

2. Considering
the above prima facie
aspects of the matter and considering
that the trial is unlikely to complete shortly and since
the petitioner has no criminal antecedents,
I find this is a fit case for granting bail. Under the circumstances,
the petitioner is ordered to be released on bail in connection with
C.R. NO. III-1726/2010,
registered with CHIKHLI
POLICE STATION, on his
furnishing bond of Rs. 25,000/-(Rupees Twenty Five Thousand), with
one surety of the like amount to the satisfaction of the lower Court
and subject to the conditions that, he shall:

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

(2). not act in a
manner injurious to the interest of the prosecution;

(3). maintain law and
order;

(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;

(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;

(6). 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;

(7). surrender his
passport, if any, to the Lower Court immediately.

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

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

5. Rule
is made absolute. Direct service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top