Gujarat High Court High Court

==========================================Appearance vs Ms Archana Rawal on 18 June, 2008

Gujarat High Court
==========================================Appearance vs Ms Archana Rawal on 18 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6684/2008	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6684 of 2008
 

 


 

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

PARAKRAMSINH
JAYDEVSINH ZALA 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
MR JR DAVE
for the Applicant 
MS ARCHANA RAWAL, ADDL PUBLIC
PROSECUTOR for the
Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 18/06/2008 

 

ORAL
ORDER

1. This
application has been preferred for regular bail under Section 439 of
the Code of Criminal Procedure, 1973, in connection with the offence
registered with Ramol Police Station bearing C.R. No.I-204 of 2008
for the offences punishable under Sections 394, 452, 427, 506(2),
507, 114 of the Indian Penal Code and Section 135(1) of the B.P. Act
and Section 25(1)(C) of the Arms Act.

2. Having
heard the learned counsel for both the sides and looking to the facts
and circumstances of the case, this application is allowed. The
applicant-original accused is ordered to be released on bail in
connection with the offence registered with Ramol Police Station
being C.R. No.I-204 of 2008 on his executing a bond of Rs. 5,000/-
(Rupees five thousand only) with one surety of like amount to the
satisfaction of the lower 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 ) maintain law and
order;

(d) shall mark his
presence before the concerned police station on every first day of
English Calendar month between 9.00 a.m. and 2.00 p.m.;

(e) not leave the State
of Gujarat without prior permission of the Sessions Court concerned;

(f) 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;

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

3. 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.

4. Bail before the
lower Court having jurisdiction to try the case.

5. Rule is made
absolute accordingly. Direct service is permitted.

(BHAGWATI
PRASAD, J.)

omkar

   

Top