Gujarat High Court High Court

Ataul vs State on 14 November, 2011

Gujarat High Court
Ataul vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15344/2008	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15344 of 2008
 

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

 

ATAUL
BADRUDDIN MANIAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD SHAH for
Applicant(s) : 1, 
MR MAULIK NANAVATI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 29/12/2008 

 

 
ORAL
ORDER

1. Rule.

Mr. Maulik Nanavati, learned APP waives service of Rule on behalf of
respondent – State.

2. This
application has been preferred, by the applicant, under Section 439
of the Code of Criminal Procedure, 1973 in connection with the
offence being CR No. I-66 of 2008, registered with Junagadh City A
Division Police Station, Junagadh, for the offences u/s. 406, 420,
465, 467, 468, 471, 472, 201 r/w Section 114 I.P. Code and Section
85(1)& (2), of the Gujarat Value Added Tax Act, 2003(VAT);

3. Having
heard the learned Counsel for both the sides and looking to the facts
and circumstances of the case, statement of the witnesses, gravity of
the offence, I am inclined to grant bail to the applicant by imposing
strict condition of bail.

4. Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with CR No. I 66 of 2008
registered with Junagadh City A Division Police Station,
Junagadh for the offences alleged against him in this application on
his executing a Bond of Rs.25,000/- (Rupees twenty five thousand
only) with one solvent 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 liberty or abuse their liberty;

b) not
to try to tamper or pressurise the prosecution witnesses or
complainant in any manner;

c) maintain
law and order and should cooperate the Investigating Officers;

d) not
act in a manner injurious to the interest of the prosecution;

e) not
leave the State of Gujarat without the prior permission of the
concerned Sessions Judge.

f) furnish
the address of her 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;

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

5. If
breach of any of the above conditions is committed, the concerned
Sessions Judge will be free to issue warrant or take appropriate
action in the matter.

6. Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

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

(Z.K.SAIYED,J.)

sas

   

Top