Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Hl Jani on 30 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Mr Hl Jani on 30 August, 2010
Author: A.L.Dave,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 1342 of 2002



     --------------------------------------------------------------
     RAJPUT BHAGA JESANG
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 1342 of 2002
          MR SAURIN A SHAH for Petitioner No. 1
          MR HL JANI, APP, for Respondent No. 1


     --------------------------------------------------------------


                CORAM : MR.JUSTICE A.L.DAVE


                Date of Order: 29/06/2002


ORAL ORDER

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

2.The parties do not press for reasoned order.
Considering the submissions made on behalf of the parties
and having regard to the circumstasnces and facts of the
case, the petition is allowed and the petitioner is
ordered to be released on bail in connection with Crime
Register No.I-41 of 2001 of Bhimasar Police Station on
his executing a bond of Rs.10,000/- (Rupees ten thousand
only) with one surety of the like amount to the
satisfaction of the lower Court and subject to the
conditions they 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 Bhimasar Police Station
on every Sunday between 9.00 a.m. and 2.00 p.m.;

(e) not leave the local limits of District Kutch
without the 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 within a week.

3.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.

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

5.Rule is made absolute. Direct service is
permitted.

[ A.L. DAVE, J. ]