Gujarat High Court High Court

Chandubhai vs State on 31 January, 2011

Gujarat High Court
Chandubhai vs State on 31 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/604/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 604 of
2011 
=========================================================

 

CHANDUBHAI
BACHUBHAI PATANI (DEVIPUJAK) & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR G GADHAVI for
Applicant(s) : 1 - 4. 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 31/01/2011 

 

ORAL
ORDER

RULE.

Learned APP, waives service of notice of rule on behalf of the
respondent-State.

Learned Counsel for
the petitioners submit that he does NOT PRESS this
petition qua petitioner Nos. 2 to 4. Rule
is DISCHARGED qua the said petitioners.

1. Insofar
as petitioner No.1 is concerned, learned Counsel for the petitioners
submitted that, in the entire complaint, no overt act is attributed
to petitioner No.1. He has no criminal antecedents. The investigation
is over and the charge-sheet is also filed.

2. Considering
the above prima facie
aspects of the matter and considering
that the trial is unlikely to complete shortly and since
charge-sheet
is also filed, I find
this is a fit case for granting bail. Under the circumstances, the
petitioner is ordered to be released on bail in connection with C.R.
NO. I-228/2010,
registered with DEESA
CITY POLICE STATION,
for the offences punishable under Sections-147, 148, 149, 302, 323
and 504 of the Indian Penal Code, on his furnishing bond of Rs.
10,000/-(Rupees Ten Thousand), with one surety of the like amount to
the satisfaction of the lower Court and subject to the conditions
that, he shall:

(1). not take undue
advantage of his liberty or abuse his liberty;

(2). not act in a
manner injurious to the interest of the prosecution;

(3). maintain law and
order;

(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;

(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;

(6). 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;

(7). surrender his
passport, if any, to the Lower Court immediately.

3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

4. Bail
before the Lower Court having jurisdiction to try the case.

5. Rule
is made absolute qua petitioner No.1, ALONE. Direct
service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top