Gujarat High Court High Court

Dharmesh vs State on 25 January, 2011

Gujarat High Court
Dharmesh vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15781/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15781 of 2010
 

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


 

DHARMESH
MAGANLAL BAROT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SP MAJMUDAR for Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) :
1, 
MR DC SEJPAL APP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that petitioner has no criminal
antecedents. Investigation is over, charge-sheet is filed.
Petitioner is in jail since 16th November, 2010. He
further pointed out that she and the petitioner were residing as
husband and wife.

Since
the trial is yet to be conducted, it would not be appropriate on my
part to make any conclusive observations in submissions made above.
However, looking to the nature of allegations in the complaint and
the evidence collected by the Investigating Agency, when I find that
charge-sheet is already filed, I am of the opinion that petitioner
is not required to detain in custody any longer.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant is
ordered to be released on bail in connection with C.R.No.I-227 of
2010 registered with Kalol Taluka Police Station, Dist. Gandhinagar,
on his furnishing bond of Rs. 25,000/-(Rupees Twenty Five Thousand)
with one surety of like amount to the satisfaction of the lower
Court and subject to following conditions :

not
take undue advantage of his liberty or abuse his liberty;

not
act in a manner injurious to the interest of the prosecution;

maintain
law and order;

mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
his 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.)

(ashish)

   

Top