Gujarat High Court Case Information System
Print
CR.MA/13267/2010 2/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13267 of 2010
=============================================
DARPANKUMAR
GHANSHYAMBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance :
MR
PREMAL R JOSHI for Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/10/2010
ORAL
ORDER
Rule.
Mr. A.J.Desai, learned APP, waives service of notice of Rule for
respondent State.
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I -226 of 2010 with Sardar Nagar Police Station, for the
offences punishable under Sections 419, 420, 465, 467, 471 and 114
etc. of the Indian Penal Code and Section 12 of Indian Passport Act.
Mr.
Premal Joshi, learned counsel appearing for the applicant submits
that the applicant has been wrongly implicated in the alleged crime
and that one agent namely Rakeshbhai has cheated the applicant by
giving concocted visa for traveling. Charge-sheet is already filed,
the applicant may be enlarged on bail.
Heard
learned APP Mr. A.J. Desai, 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 and the charge-sheet is already
filed, I am inclined to enlarge the applicant on bail.
Learned
counsel for the parties do not press for further reasoned order.
In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with first information report registered at CR No.I -226 of 2010
with Sardar Nagar Police Station on executing a bond of Rs.5,000/-
(Rupees Five thousand only) with one surety of the like amount to
the satisfaction of the trial Court and subject to the conditions
that he shall;
not
take undue advantage of liberty or misuse liberty;
not
act in a manner injurious to the interest of the prosecution;
surrender
passport, if any, to the lower court within a week;
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
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;
furnish
the present address of his residence to the I.O. 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 applicant 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 applicant on bail.
Rule
is made absolute to the aforesaid extent. D.S. Permitted.
(ANANT
S. DAVE, J.)
//smita//
Top