Gujarat High Court Case Information System
Print
CR.MA/453/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 453 of 2011
=================================================
AMRATBHAI
NARSANGBHAI HARIJAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
M/S
S G ASSOCIATES for Applicant(s) : 1,
MR JK SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/02/2011
ORAL
ORDER
Counsel
for the applicant submitted that investigation is over and
chargesheet is filed. Married life was of nearly 15 years. He further
submitted that the applicant has no criminal antecedents.
Considering
the above prima facie aspects of the matter, the applicant is ordered
to be released on bail in connection with FIR bearing
C.R.No.I-153/2010 registered with Tharad police station on his
furnishing bond of Rs. 10,000/-(Rupees Ten Thousand) with one surety
of like amount to the satisfaction of the lower Court and subject to
following conditions :
not
take undue advantage of his liberty or abuse his liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
his presence before the Tharad police station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
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;
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. )
sudhir
Top