Gujarat High Court High Court

Babarsing vs State on 27 December, 2010

Gujarat High Court
Babarsing vs State on 27 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14872/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14872 of 2010
 

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


 

BABARSING
TALSING DABHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
SS TRIVEDI for Applicant(s) : 1, 
MRS KRINA P CALLA APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

Rule.

Learned APP, waives service of notice of Rule for respondent –
State.

This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I 70/2010 with Amirgadh Police Station for the offences
punishable under Sections 326, 325, 323, 427, 506(2), 143, 147, 148,
149 etc. of the Indian Penal Code.

Learned
counsel for the applicant submits that the applicant is attributed
with having an iron rod in a scuffle, which took place between more
than 50 persons. It is further submitted that the applicant is
implicated in the crime due to political rivalry and considering the
nature of injuries, treatment given to the injured, the applicant
deserves to be granted anticipatory bail.

Heard
Learned APP for the respondent – State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences, without discussing the evidence
in detail, at this stage, I am inclined to grant anticipatory bail
to the applicants.

Learned
counsel for the parties do not press for further reasoned order.

In
the result, this application is allowed by directing that in the
event of the applicant herein being arrested pursuant to FIR being
CR No.I 70/2010 registered with Amirgadh Police Station, the
applicant shall be released on bail on furnishing a bond of
Rs.5,000/- (Rupees Five Thousand only) with one surety of like
amount on following conditions :-

shall
cooperate with the investigation and make available for whenever
required;

shall
remain present at the concerned Police Station on 31.12.2010 at
11.00 a.m.;

shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them for disclosing such facts to the Court or to any
Police Officer;

at
the time of execution of bond, furnish the address to the
Investigating Officer and the court concerned and shall not change
the residence till the final disposal of the case of till further
orders;

will
not leave India without the permission of the Court and, if is
holding a passport, shall surrender the same before the trial Court
within a week;

it
would be open to the Investigating Officer to file an application
for remand, if he considers it just and proper and the concerned
Magistrate would decide it on merits;

this
order will be operative if the applicant is arrested at any time
within a period of 90 days;

within
a period of ten days from the date of arrest, the applicant shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.

With
these directions, this Criminal Misc. Application is disposed of.
Rule is made absolute. Direct Service is permitted.

(ANANT
S. DAVE, J.)

*pvv

   

Top