Gujarat High Court High Court

Amit vs State on 5 October, 2011

Gujarat High Court
Amit vs State on 5 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14085/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14085 of 2011
 

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

 

AMIT
@LANGADO MAHESHBHAI JAIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/10/2011 

 

 
ORAL
ORDER

1. Rule.

Mr. K. L. Pandya, learned APP waives service of Rule on behalf
of respondent.

2. This
application has been preferred under Section 439 of the Code of
Criminal Procedure, in connection with the offence being
CR No.5030 of 2011 registered with Bapunagar
Police Station, Ahmedabad for the offences u/s. 66(B), 65(A) (E),
116(B), 81 of the Prohibition Act.

3. Learned
advocate for the applicant has contended that from the possession of
the applicant, nothing is recovered and the applicant was wrongly
booked by the police in the offence alleged against him. The offence
is registered under the provision of Prohibition Act.

4. Learned
APP has vehemently opposed this application. However, learned
counsel do not press for reasoned order.

5. Heard
learned Counsel for both the sides. The offence is registered
against the applicant under the Prohibition Act. In the facts and
circumstances of the case, it seems that there is no definite
allegation made against the applicant, I am inclined to grant bail to
the applicant.

6. Considering
the above, this application is allowed. The applicant is ordered to
be released on bail in connection with CR No.5030 of 2011
registered with Bapunagar Police Station for the offence alleged
against him in this application on his executing a Bond of
Rs.10,000/- (Rupees ten thousand only) with one solvent 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 his liberty or abuse his liberty;

b) not
to try to tamper or pressurise the prosecution witnesses or
complainant in any manner;

c) maintain
law and order and should cooperate the Investigating Officers;

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

e) not
leave the country without the prior permission of the concerned
Sessions Judge.

f) mark
presence on 15th day of every English calender month
between 11:00 a.m. to 12:00p.m. before the concerned police station
till the trial against the applicant is over.

g) furnish
the 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;

h) surrender
his passport, if any, to the lower Court within a week.

7. 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.

8. Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

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

(Z.K.SAIYED,
J.)

(ila)

   

Top