Gujarat High Court Case Information System
Print
CR.MA/2666/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2666 of 2011
=========================================================
DANKUBHAI
MOTABHAI KHACHAR & 6 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
BA SURTI for
Applicant(s) : 1 - 7.
MR KL PANDYA, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/03/2011
ORAL
ORDER
Learned
Advocate for the applicants does not press this application at this
stage qua applicants No.1 and 3.
In
view of the above, this application is disposed of as not pressed
qua applicants No.1 – Dankubhai Motabhai Khachar and 3 –
Vahutubhai Devayatbhai Mala. Rule is discharged qua applicants No.1
and 3.
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.2/2011 with Paliyad Police Station, District Bhavnagar for
the offences punishable under Sections 143, 147, 148, 149, 325, 323,
307 and 504 of Indian Penal Code and under Section 135 of B.P. Act.
Heard
learned Counsel appearing for the applicants and learned APP Mr. KL
Pandya for the respondent-State.
Having
heard learned Counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the applicants, by imposing suitable
conditions, I deem it just and proper to enlarge the applicants on
bail.
Learned
Counsels for the parties do not press for further reasoned order.
In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with First Information Report registered as I-C.R. No.2/2011 with
Paliyad Police Station, District Bhavnagar, on executing a bond of
Rs.5,000/- (Rupees Five Thousand Only) each with one surety of the
like amount to the satisfaction of the Trial Court and subject to
the conditions that they shall;
a)
not take undue advantage of liberty or misuse liberty;
b)
not act in a manner injurious to the interest of the prosecution;
c)
surrender their passports, if any, to the lower court within a week;
d)
not leave the State of Gujarat without prior permission of the
Sessions Judge concerned;
e)
mark presence at the concerned Police Station on the first Sunday of
every month between 10.00 a.m. and 3.00 p.m. for three months only;
f)
furnish the present address of their residence to the Investigating
Officer and also to the Court at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
The
authorities will release the applicants only if not required in
connection with any other offence for the time being.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or take appropriate
action in the matter.
Bail
bond to be executed before the lower court having jurisdiction to
try the case.
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 applicants on bail.
Rule
made absolute to the aforesaid extent. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top