Gujarat High Court High Court

Bharatbhai vs State on 26 August, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9889/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9889 of 2010
 

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


 

BHARATBHAI
TEJABHAI BARAIYA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR AY KOGJE
for Applicant(s) : 1 -
3. 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 26/08/2010
 

ORAL
ORDER

Rule.

Mr.H.L. Jani, learned
Additional Public Prosecutor, waives service of Rule on behalf of
respondent-State.

This
application is filed by the applicants under Section 439 of the
Criminal Procedure Code, 1973 for releasing them on regular bail in
connection with the offences registered at CR No.I-158 of 2010
registered with Mahuva Police Station, Bhavnagar, for the offences
punishable under Sections 326, 324, 323 and 114 of the Indian Penal
Code.

Heard
Mr.A.Y. Kogje, learned counsel for the applicants and Mr.H.L. Jani,
learned Additional Public Prosecutor, for the State.

Mr.Kogje,
learned counsel for the applicants, has submitted that the
applicants are innocent persons and have not committed any offence.
He has further contended that the applicants are falsely involved in
this case. He has also contended that the injured person is already
discharged from the hospital. He read the order passed by the trial
Court and prayed to release the applicants on regular bail.

As
against this, Mr.Jani, learned Additional Public Prosecutor, has
strongly opposed the present application and read the order passed
by the trial Court.

I
have gone through the order passed by the trial Court as well as
papers produced on record of the case. Looking to the allegations
levelled against the applicants, I am inclined to release them on
regular bail.

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

Considering
the submissions made on behalf of the parties and having regard to
the facts and circumstances of the case, the application is allowed
and applicants are ordered to be released on bail in connection with
CR No.I-158 of 2010 registered with Mahuva Police Station, Bhavnagar
for the offences alleged against them in this application on their
executing bond of Rs.10,000/- (Rupees Ten Thousand Only) each with
one solvent surety of the like amount to the satisfaction of the
lower Court and subject to the conditions that they shall,

(i) not
take undue advantage of their liberty or abuse their liberty;

(ii) not
act in a manner injurious to the prosecution;

(iii)
not leave the local limits of State of Gujarat without the prior
permission of the concerned Sessions Judge;

(iv) furnish
the present address of residence to the Investigating Officer as
well as to the Court at the time of furnishing bond and shall
not change their residence till further orders;

(v) Surrender
their passport, if any, to the lower Court within a week;

The
Authority 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 concerned
Sessions Judge 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 applicants on bail. Rule is
made absolute to the aforesaid extent.

Direct
Service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top