Gujarat High Court Case Information System
Print
CR.MA/3958/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3958 of 2011
=========================================================
CHUNILAL
KADAKIYABHAI MALIVAD & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1 - 2.
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/04/2011
ORAL
ORDER
Counsel
for the petitioners sought permission to delete petitioner No.2 for
filing separate bail application for him. Permission granted.
2. With
respect to sole surviving petitioner, rule. Learned APP Mr LB Dabhi
waives service of rule.
3. Counsel
for the petitioner submitted that the petitioner is aged 62 years.
He is father-in-law of the deceased girl. Investigation is over and
charge-sheet is filed. He has no criminal antecedents.
4. Considering
the above prima facie aspects of the matter, the petitioner is
ordered to be released on bail in
connection with C.R.No.I-162 of 2010 of Santrampur Police Station
on furnishing bond of Rs.10,000/- (Rupees ten thousand only) with
one surety of the like amount
to the satisfaction of the lower Court and on 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] maintain
law and order;
[d] mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
And 2 p.m .
[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
[f] 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;
[g] surrender
his passport, if any, to the Lower Court immediately.
5. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
6. Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute.
Direct
service is permitted.
(Akil
Kureshi, J.)
(vjn)
Top