Gujarat High Court High Court

Abhay vs State on 29 January, 2010

Gujarat High Court
Abhay vs State on 29 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14570/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14570 of 2009
 

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


 

ABHAY
BHARATBHAI MEHTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
JIGAR G GADHAVI for Applicant(s) : 1, 
MS CM SHAH APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/01/2010
 

ORAL
ORDER

Learned
counsel for the applicant submitted that the applicant has no
criminal antecedent, that the investigation is over and chargesheet
is filed.

In
addition to these aspects of the matter, I have also perused the
contents of the complaint as well as further statement given by the
complainant.

Considering
the above, the applicant is ordered to be released on bail in
connection with FIR being I-C.R.No.41/2009 registered with Vadaali
Police Station on his furnishing 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 following
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) not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

(e) 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

(f) mark
presence in the concerned police station on every 1st
and 15th
day of English Calendar month between 11:00 am to 2:00 pm;

(g) 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.)

/patil

   

Top