Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Bd Desai on 15 March, 2011

Gujarat High Court
Criminal Misc.Application No. … vs Mr Bd Desai on 15 March, 2011
Author: A.L.Dave,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 8418 of 2004



     --------------------------------------------------------------
     BACHUBHAI DALSINGBHAI DEHDHA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 8418 of 2004
          MR UM SHASTRI for Petitioner No. 1-3
          MR BD DESAI, APP, for Respondent No. 1
     --------------------------------------------------------------


              CORAM : HON'BLE MR.JUSTICE A.L.DAVE


              Date of Order: 24/09/2004


ORAL ORDER

Rule. Mr. Desai, learned Addl. Public
Prosecutor for the State waives the service.

2.The following aspects are considered :-

(1) This application is after the charge sheet;

(2) There are two sets of statements, one implicating
the applicants with Dilu and other not
implicating the applicants with Dilu;

(3) The allegation regarding offence against body is
also not of a serious nature; and

(4) Applicant No.2 is a Sarpanch and the other
applicants are his father and brother,
respectively.

Under the circumstances, bail cannot be denied to the
applicants.

3.The application is allowed and the applicants are
ordered to be released on bail in connection with Crime
Register No. 44 of 2004 of Police Station on their
executing a bond of Rs.10000/- (Rupees ten thousand only)
each with one surety each of the like amount to the
satisfaction of the lower Court and subject to the
conditions that they shall,

(a) not take undue advantage of their liberty or
abuse they liberty;

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

(c) maintain law and order;

(d) mark their presence before the concerned Police
Station on 1st Sunday of every odd numbered
English calendar month between 9.00 a.m. and
2.00 p.m.;

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

(f) furnish the address of their residence at the
time of execution of the bond and shall not
change the residence without prior permission of
this Court.

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 before the lower Court having jurisdiction
to try the case.

6.Rule is made absolute.

7.Direct service is permitted.

[ A.L.    DAVE, J.   ]


gt