Gujarat High Court High Court

Bipinchandra vs State on 1 August, 2008

Gujarat High Court
Bipinchandra vs State on 1 August, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10149/2008	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10149 of 2008
 

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

 

BIPINCHANDRA
SUKHLAL PATWA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MR KP RAVAL, APP, for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
ORAL
ORDER

Rule.

Mr KP Raval learned APP waives service of rule on behalf of
respondent- State.

Heard
the learned advocate for the applicant and learned APP for the
respondent ? State.

This
application is filed by the applicant under sec. 439 of Cr.P.C. for
releasing him on regular bail in connection with the offence
registered vide CR No. I-151 of 2008 at A-Division Police Station,
Bhavnagar for the offence punishable under sec. 406, 420, 465, 467,
468, 469, 471, 483, 379, and 120-B of IPC read with sec. 114 of IPC.

The
learned advocate for the applicant has submitted that the applicant
is innocent and he is falsely involved in this case. He is an old
aged person. He also contended that the another co-accused has been
enlarged on bail by this Court by order dated 26.6.2008 in Criminal
Misc. Application No.8178 of 2008. He contended that looking to the
age of the applicant and the fact that another co-accused is
enlarged the applicant may be granted regular bail.

As
against this, learned APP Mr Raval has strongly opposed this
application and read the order passed by the trial court.

I
have gone through the order passed by the trial court as well as the
papers produced on the record of the case. In the facts of the case,
I am inclined to release the applicant on regular bail. Both the
parties do not press for reasoned order.

Considering
the facts and circumstances of the case, the present application is
allowed. The applicant is ordered to be released on regular bail in
connection with CR No. I-151/2008 registered at A- Division Police
Station, Bhavnagar, on his executing personal bond in the sum of Rs.
5,000/- (Rs. Five 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 the
residence without prior permission of this Court;

(f)
mark his presence before the concerned Police Station once in a month
i.e. on 1st day of each month between 11.00am to 2.00pm;

(g) maintain
law and order;

The
authorities will release the applicant only if he is not required in
connection with any other offence for the time being.

If
breach of any 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.

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. Direct Service permitted.

[Z.K.

SAIYED, J.]

sas

   

Top