Gujarat High Court High Court

Bhagatbhai vs State on 7 February, 2011

Gujarat High Court
Bhagatbhai vs State on 7 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15711/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15711 of 2010
 

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

 

BHAGATBHAI
RAGHABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK S SONI for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
ORAL
ORDER

Learned
counsel submitted that applicant’s case is similar to one dealt with
by this Court in Criminal Misc. Application No.15511/2010 by which
co-accused was granted bail by order dated 3.2.2011.

Under the circumstances, applicant is ordered to be released on bail
in connection with C.R. No. I-26/2010 registered before Jafrabad
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 that he shall:

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 Jafrabad Police Station, Amreli 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.)

(raghu)

   

Top