Gujarat High Court High Court

Alpeshbhai vs State on 20 October, 2011

Gujarat High Court
Alpeshbhai vs State on 20 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14095/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14095 of 2011
 

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

ALPESHBHAI
VADAJI PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR PS GONDALIYA for M/S S G
ASSOCIATES for Applicant(s) : 1, 
MR MG NANAVATY ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/10/2011 

 

 
 
ORAL
ORDER

1. This
is successive bail application filed under Section 439 of the Code of
Criminal Procedure in connection with first information report
registered at CR No.I-7 of 2011 with Bhiladi Police Station, for the
offences punishable under Sections 302, 326, 324, 323, 504, 506(2)
and 114 of the Indian Penal Code.

2. Learned
counsel appearing for the applicant submits that the allegations
against the applicant are of causing injury by pipe blow to the
injured Chamnaji and ot on the deceased Amichandbhai and considering
the nature of evidence, role attributed to the applicant and
punishment prescribed and that the charge-sheet is filed, this
application for bail may kindly be considered.

3. Heard
learned APP for the respondent – State who opposed grant of
bail looking to the nature and gravity of offence.

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 that now charge-sheet is filed, I am
inclined to enlarge the applicant on bail.

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

6. 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 at CR No.I-7 of 2011 with
Bhiladi 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;

(a) not
take undue advantage of liberty or misuse liberty;

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

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

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

(e) mark
presence at the concerned police station on the first Sunday of every
month between 10.00 a.m. and 3.00 p.m. till the trial commences;

(f) 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;

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

8. 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.

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

10. 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.

11. Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top