Gujarat High Court High Court

Ashraf vs State on 16 February, 2010

Gujarat High Court
Ashraf vs State on 16 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1086/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1086 of
2010 
=========================================================

 

ASHRAF
NISAR SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MATAFER R PANDE for
Applicant(s) : 1, 
MR UA TRIVEDI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/02/2010  
 
ORAL ORDER

This
is an application preferred under section 439 of the Code of
Criminal Procedure, 1973 by the applicant in connection with
I-C.R.No.208 of 2009 registered at Adajan Police Station, Surat for
the offences punishable under sections 394, 188 and 114 of Indian
Penal Code.

The
learned advocate Mr.Pande for the applicant submitted that applicant
is an innocent person and false case is foisted on him. Learned
advocate for the applicant submitted that there is no material on
record of the case to connect the applicant with the commission of
crime, and, therefore, considering the role of the applicant, he
deserves to be enlarged on bail.

Learned
APP Mr.Trivedi representing State while opposing the bail
application submitted that considering the role attributed to the
applicant and the manner in which he committed offence under
sections 394, 188 and 114 of Indian Penal Code, no discretionary
relief be granted to the applicant and the application deserves to
be dismissed.

I
have considered the rival submissions and perused the averments made
in the application, role attributed to the applicant and reflected
in First Information Report at Annexure-A to the application,
provisions of sections 394, 188 and 114 of Indian Penal Code,
quantum of punishment and the police papers etc. Considering the
same, I am of the view that the present application deserves to be
enlarged on bail.

For
the foregoing reasons, the application is allowed and the applicant
is ordered to be enlarged on regular bail in connection with
I-C.R.No.208 of 2009 registered at Adajan Police Station, Surat on
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]
mark his presence at the concerned Police Station on any day of
every first week of English calender month between 9.00 AM and 2.00
PM till the trial is over;

[f] 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;

[g] 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 petitioner on bail.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(H.B.ANTANI,
J.)

Amit/-

   

Top