Gujarat High Court Case Information System
Print
CR.MA/1221/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1221 of 2010
=======================================================
DHANIBEN
LAKSHMANBHAI VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
KANDRAP H DHOLKIA for Applicant(s) : 1,
MR RC KODEKAR APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/02/2010
ORAL
ORDER
Rule.
Learned A.P.P., Mr.R.C. Kodekar waives service of notice of rule on
behalf of the respondent-State.
The
applicant is one of the accused. She seeks bail pending trial.
Learned
counsel for the applicant submitted that the applicant is aged lady
of about 65 years. She was mother-in-law of the deceased.
Investigation is over and chargesheet is filed.
Considering
above aspects of the matter, the applicant is ordered to be released
on bail in connection with FIR being I-C.R.No.394/2009 registered
with Gandhidham City Police Station on her furnishing 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
following conditions that she shall:
(a) not
take undue advantage of her liberty or abuse her liberty;
(b) not
act in a manner injurious to the interest of the prosecution;
(c) maintain
law and order;
(d) not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
(e) furnish
the address of her residence at the time of execution of the bond and
shall not change the residence without prior permission of this Court
(f) mark
presence in the concerned police station on every 1st
and 15th
day of English Calendar month between 11:00 am to 2:00 pm;
(g) surrender
her 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.
Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute. Application is disposed of accordingly. Direct
service is permitted.
(AKIL
KURESHI,J.)
/patil
Top