Gujarat High Court Case Information System
Print
CR.MA/1295720/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12957 of
2008
=========================================================
BAILAL
@ SURESH @ SUKHO @ MUNJO LAGHUBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/10/2008
ORAL
ORDER
1. RULE.
Mr. Hasurkar, learned APP waives the service of rule on behalf of
respondent-State.
2. The
applicant, who has been arrested in connection with C.R. No. I-358 of
2008 by Gandhinagar Sector-7 Police Station, Gandhinagar for the
offences punishable under Section 457 and 380 of the I.P.C. has
preferred this application seeking his release on regular bail.
3. The
allegation against the applicant is that he entered into the house of
the complainant and committed theft of two laptops of Dell company
and two mobiles of Motorola company and thereby committed the
offences as stated above.
4. Taking
into consideration the nature of the offence and the quantum of
sentence, this application deserves to be allowed.
5. Accordingly,
the application is allowed. The applicant is ordered to be released
on regular bail in connection with C.R. No. I-358 of 2008 registered
with Gandhinagar Sector-7 Police Station, Gandhinagar for the
offences alleged against him in this application on his executing
personal bond of Rs.10,000/-(Rupees Five Thousand Only)with one
surety of the like amount to the satisfaction of the lower Court and
subject to the conditions that he shall:-
[a] not take undue advantage of his liberty or misuse his
liberty;
[b] not
act in a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
his presence before the concerned Police Station on 1st
day and 15th day of every month between 9:00 a.m. And
2:00 p.m;
[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
[f] furnish
the address of his residence to the I.O. at the time of execution
of the bond and shall not change the residence without prior
permission of this Court;
[g] surrender
his passport, if any, to the Lower Court, within a week.
6. 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.
7. Bail
before the lower Court having jurisdiction to try the case.
8. Rule
is made absolute. Direct service is permitted.
(M.D.
Shah,J.)
Umesh/
Top