Gujarat High Court High Court

Dayama vs State on 21 January, 2011

Gujarat High Court
Dayama vs State on 21 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16129/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16129 of 2010
 

 
 
=============================================
 

DAYAMA
MOHAMMAD EZAZ SULTAN MOHAMMAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MS BINODA GAJJAR for
Applicant(s) : 1, 
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2011 

 

ORAL
ORDER

1. Rule.

Learned APP, waives service of notice of Rule for respondent –
State.

2. This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-19/2010 with Bodeli Police Station, Dist: Narmada, for the
offences punishable under Sections 406, 408 and 114 of the Indian
Penal Code.

3. Learned
counsel appearing for the applicant submits that charge is filed and
duties performed by the applicant was supervised by the higher
officer and entries were made in rojmel. Besides, the trial is
likely to take considerably long time and, therefore, by imposing
suitable conditions the applicant be enlarged on bail.

4. Heard
learned APP for the respondent – State who opposed grant of
bail looking to the nature and gravity of offence.

5. 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, I am inclined to enlarge the applicant on
bail.

6. Learned
counsel for the parties do not press for further reasoned order.

7. 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-19/2010 with
Bodeli Police Station, Dist: Narmada, 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;

(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
passport, 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 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;

8. The
Authorities will release the applicant only if not required in
connection with any other offence for the time being.

9. 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.

10. Bail
bond to be executed before the lower court having jurisdiction to try
the case.

11. 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.

12. Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top