Gujarat High Court High Court

Chhaganbhai vs State on 25 March, 2011

Gujarat High Court
Chhaganbhai vs State on 25 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4002/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4002 of 2011
 

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

CHHAGANBHAI
JANYABHAI KUKNA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR PINAKIN B RAVAL for
Applicant(s) : 1, 
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

Rule.

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

Learned
advocate for the applicant submits that considering the offence, role
attributed and punishment prescribed, the applicant may be granted
bail by imposing suitable conditions.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant is
ordered to be released on bail in connection with Prohibition C.R.
No.III-57 of 2011 with Vansda Police Station, Navsari, on his
furnishing bond of Rs. 5000/-(Rupees Five Thousand) with one surety
of like amount to the satisfaction of the lower Court and subject to
following conditions :

not
take undue advantage of his liberty or abuse his liberty;

not
act in a manner injurious to the interest of the prosecution;

maintain
law and order;

mark
his 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 his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

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

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

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

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

[ANANT
S. DAVE, J .]

//smita//

   

Top