Gujarat High Court High Court

Bhagwandas vs State on 26 August, 2010

Gujarat High Court
Bhagwandas vs State on 26 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9719/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9719 of 2010
 

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

 

BHAGWANDAS
DESAIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/08/2010 

 

 
 
ORAL
ORDER

1. This is an
application preferred under Section 439 of the Code of Criminal
Procedure by the applicant who came to be arrested in connection with
CR No. I-3 of 2010 registered at Jawaharnagar Police Station, for the
offence punishable under Sections 406, 409 and 114 of the IPC.

2. Heard Mr. Patel,
learned advocate for the applicant and Mr. Jani, learned APP for the
State at length and in great detail. Having considered the rival
submissions and on perusal of the role attributed to the applicant as
reflected in the FIR, police papers, provisions of Sections 406, 409
and 114 of the IPC., quantum of punishment, etc., I am of the view
that the applicant deserves to be enlarged on bail as the similarly
situated co-accused is already enlarged on bail.

3. In the facts and
circumstances of the case, the application is allowed and the
applicant is ordered to be enlarged on bail in connection with CR No.
I-3 of 2010 registered at Jawaharnagar Police Station on executing a
bond of Rs.10,000/- [Rupees ten thousand only] with one 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 his liberty or abuse his liberty;

[b] not act in a manner
injurious to the interest of the prosecution;

[c] surrender his
passport, if any, to the lower Court within a week;

[d] not leave the State
of Gujarat without the prior permission of the Sessions court
concerned;

[e] furnish the present
address of his residence to the I.O. and also to the Court at the
time of execution of the bond and shall not change his residence
without prior permission of this Court;

[f] maintain law and
order.

4. 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.

5. Bail bond to be
executed before the lower Court having jurisdiction to try the case.

6. At the trial, the
Trial Court shall not be influenced by the observations of
preliminary nature, qua the evidence at this stage, made by this
Court while enlarging the applicant on bail.

7. Rule is made
absolute to the aforesaid extent. Direct Service is permitted.

(Z.K.SAIYED, J.)

ynvyas

   

Top