Gujarat High Court Case Information System Print CR.MA/8621/2010 2/ 3 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8621 of 2010 ========================================================= THAKOR LALAJI @ LALSANGJI UDASINH Versus STATE OF GUJARAT ========================================================= Appearance : MR VIJAY J SHAH for Applicant MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 12/08/2010 ORAL ORDER
This
application is filed under section 439 of the Code of Criminal
Procedure by the applicant who has been arrested in connection with
C.R. No. I – 53 of 2009 registered with Santhal Police Station,
Mehsana for the offence punishable under sections 447, 379 and 114 of
the Indian Penal Code and Sections 3 and 7 of th Public Damage Act.
Learned
advocate for the applicant submitted that the applicant is an
innocent person and a false case is foisted on him. He submitted that
considering the role attributed to the applicant and reflected in the
FIR at Annexure ‘A’ to the application, this is a fit case to enlarge
the applicant on regular bail.
As against
the aforesaid, learned APP submitted that considering the role played
by the applicant, no discretionary relief can be granted to the
applicant, and the application deserves to be dismissed.
Having
heard the rival submissions of learned advocates and having
considered the role attributed to the applicant and reflected in the
FIR at Annexure A, the quantum of punishment etc. and the gravity of
offence, I am of the view that the applicant is required to be
enlarged on regular bail at this stage on stringent conditions,
without entering into the merits of the case and without discussing
the evidence in detail.
The
parties do not press for further reasoned order.
In the
facts and circumstances of the case, the application is allowed and
the applicant is ordered to be enlarged on bail in connection with
C.R. No. I – 53 of 2009 registered with Santhal Police Station,
Mehsana, on his executing a bond of Rs.10,000/- [Rupees Ten
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 his liberty or abuse his liberty;
[b]. not
act in a manner injurious to the interest of the prosecution;
[c]. surrender
his passport, if any, to the lower court within a week;
[d]. not
leave the State of Gujarat without the prior permission of the
Sessions court concerned;
[e]. 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 his
residence without prior permission of this Court;
[f]. maintain
law and order.
If breach
of any of the above conditions is committed, the Sessions Judge
concerned will be free to issue warrant or to take appropriate action
in the matter.
Bail bond
to be executed before the lower Court having jurisdiction to try the
case.
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.
Rule is
made absolute to the aforesaid extent. Direct Service is
permitted.
(Z.K.SAIYED,
J.)
(vijay)
Top