Gujarat High Court Case Information System
Print
CR.MA/406/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 406 of 2011
=========================================
ASLAM
MUHEMMED CHUNCHALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR
MA KHARADI for Applicant(s) : 1,
MR KP RAVAL, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. K.P.Raval, waives service of rule on behalf of
respondent-State.
Counsel
for the applicant submitted that the applicant has no criminal
antecedents. Co-accused, who has been attributed to the similar role,
has been released on bail by this Court by order dated 13.1.2011. The
applicant is not stated to have committed offence under Sections 365
and 302 of the Indian Penal Code.
Under
these circumstances, the applicant is ordered to be released on bail
in connection with C.R.No.I-304/2004 registered with Godhra Town
Police Station on his furnishing bond of Rs. 20,000/-(Rupees Twenty
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 Godhra Town 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