Gujarat High Court High Court

Chehubhai vs State on 29 April, 2010

Gujarat High Court
Chehubhai vs State on 29 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3780/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3780 of 2010
 

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

 

CHEHUBHAI
KANJIBHAI CHUNARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY PATEL FOR HL PATEL ADVOCATES
for
Applicant(s) : 1, 
MR
DIVYESH SEJPAL APP
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 29/04/2010 

 

ORAL
ORDER

1. This application is
preferred under Section 439 of the Code of Criminal Procedure, 1973
seeking regular bail by the applicant, who has been arrested in
connection with C.R.No.II-07 of 2010 registered with Limbasi police
station for the offence punishable under Sections 25(1)(1A)1-B(A) of
the Arms Act.

2. I have heard learned
advocate Mr.Vijay Patel for the applicant and learned A.P.P.
Mr.Divyesh Sejpal for the respondent-State at length and in great
detail. Considering the role attributed to the applicant, provisions
of Sections 25(1)(1A)1-B(A) of the Arms Act, quantum of punishment
and since the pistol recovered from the applicant is not in a working
condition, I am of the view that the applicant deserves to be
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
C.R.No.II-07 of 2010 registered with Limbasi 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] mark his presence at
the concerned Police Station on any day of first week of every
English calendar month between 9.00 AM and 2.00 PM. till the trial is
over;

[f] 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;

[g] 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.

(H.B.ANTANI,
J.)

Hitesh

   

Top