Gujarat High Court Case Information System
Print
CR.MA/10896/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10896 of 2011
=========================================
BHANGI
PRAVIN BHAI LAXMANBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR CHETAN B RAVAL for
Applicant(s) : 1 - 2.
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2011
ORAL
ORDER
Learned
advocate for the applicants submit that offences are under sections
326 and 324 of Indian Penal Code and the role attributed to the
applicants is of inflicting a knife blow on the leg. However, other
injury marks are there on the body of the injured who was discharged
from the hospitalized after treatment and considering the overall
aspect, by imposing suitable conditions, the applicants may be
enlarged on bail.
Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail since charge-sheet is also filed. Under the
circumstances, the applicants are ordered to be released on bail in
connection with C.R. No.I-6 of 2011 with Mahesana Railway Police
Station, on their furnishing bond of Rs. 5000/-(Rupees Five Thousand)
each with one surety of like amount to the satisfaction of the lower
Court and subject to following conditions :
not
take undue advantage of their liberty or abuse their liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
their presence before the concerned Police Station 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 their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
their passport, if any, to the Lower Court immediately.
The
Authorities will release the applicants only if they are not required
in connection with any other offence for the time being.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or take appropriate
action in the matter.
Bail
bond to be executed before the lower court having jurisdiction to try
the case.
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.
Rule
is made absolute to the aforesaid extent. D.S. Permitted.
(ANANT
S. DAVE, J.)
//smita//
Top