Gujarat High Court Case Information System
Print
CR.MA/8169/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8169 of 2011
=================================================
DARJI
GOPARAM BABULAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
EJAZ M QURESHI for Applicant(s) : 1 - 2.
MS ML SHAH APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/07/2011
ORAL
ORDER
Learned
counsel appearing for the applicants submit that the offences are
Magistrate triable offences 2 co-accused are enlarged on bail by a
co-ordinate Bench of this Court. It is further submitted that
considering the nature of allegations and role
attributed to the applicants, by imposing suitable conditions, the
applicants may be enlarged on bail.
Heard
learned APP 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 accused and punishment
prescribed for the alleged offences, without discussing the
evidence in detail, at this stage, I am inclined to enlarge the
applicants on bail in connection with Prohibition C.R.No.231/2011
of Visnagar Police Station for the offences punishable under
sections 65(A)(E), 66(B), 116(B), 81 etc. of the Bombay Prohibition
Act, on furnishing bond of Rs.10,000/- (Rupees ten thousand only)
each with one surety of the like amount to the satisfaction of the
lower Court and on conditions that the applicants shall :
[a] not take
undue advantage of liberty or abuse liberty;
[b] not act in
a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
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 for three months;
[e] not leave
the State of Gujarat without prior permission of the Sessions Judge
concerned;
[f] furnish the
address of residence at the time of execution of the bond and shall
not change the residence without prior permission of this Court;
[g] surrender
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.
At
the trial, the trial court shall not be influenced by the prima
facie observations made by this Court while enlarging the applicant
on bail.
Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute. Direct service is permitted.
[Anant
S. Dave, J.]
*pvv
Top