Gujarat High Court High Court

Arjunbhai vs State on 24 March, 2011

Gujarat High Court
Arjunbhai vs State on 24 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3936/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3936 of 2011
 

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

 

ARJUNBHAI
JAISINGH PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ADIL R MIRZA for
Applicants
 

Mr.
K.L. Pandya, APP, for respondent
No.1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/03/2011 

 

ORAL
ORDER

Rule.

The learned Additional Public Prosecutor for the State waives
the service of Rule for the respondent-State.

Heard
learned counsel for the parties.

This
application is filed by the applicants under Section 439 of the Code
of Criminal Procedure for regular bail in connection with first
information report registered at C.R.No.I-15 of 2011 with Vansda
police station for the offences punishable under Sections 465, 468,
471 and 114 of the Indian Penal Code.

Heard
learned counsel for the parties and perused the record.

Considering
the nature of offences and the punishment prescribed under the Code
and the Court in which it is triable, without discussing the evidence
in detail, prima facie, this Court is of the opinion that this is a
fit case to exercise the discretion to enlarge the applicants on
bail.

The
parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with first information report registered at C.R.No.I-15 of 2011 with
Vansda Police Station on executing a bond of Rs.5,000/- (Rupees five
thousand only) each with one surety of the like amount to the
satisfaction of the trial court and subject to the conditions that
they shall

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

not
act in a manner injuries to the interest of the prosecution;

surrender
his passport, if any, to the lower court within a week;

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

mark
presence at the concerned police station on the first Sunday of
every month between 10 a.m. and 3 p.m for three months only.

furnish
the present addresses 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;

shall
not enter the Districts of Navsari, Valsad, Dang and Surat for a
period of six months, except for marking presence and attending the
trial.

The
Authorities will release the applicants only if he is not required in
connection with any other offence for the time being. 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. Bail bond to be executed before the lower court having
jurisdiction to try the case.

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

(Anant
S. Dave, J.)

(swamy)

   

Top