Gujarat High Court Case Information System
Print
CR.MA/1071/2011
3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1071 of
2011
=========================================================
DILIPBHAI
KASTURBHAI DANTANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K KANANI for
Applicant(s) : 1,
MR DC SEJAPL, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/02/2011
ORAL
ORDER
RULE.
Learned APP, waives service of notice of rule on behalf of the
respondent-State.
1. Learned
Counsel for the petitioner submitted that the investigation is over
and the charge-sheet is also filed. The petitioner has no criminal
antecedents. From the complaint he pointed out that the wife of the
petitioner was residing with her parents for about three months,
immediately preceding the date of incident.
2. Considering
the above, prima facie,
aspects of the matter, as
also the nature of allegations made in the complaint and since the
trial is unlikely to complete shortly,
I find this is a fit case for granting bail. Under the circumstances,
the petitioner is ordered to be released on bail in connection with
I-C.R. NO. 590/2010,
registered with NARANPURA
POLICE STATION,
for the offences punishable under Sections-498(A) and 306 of the
Indian Penal Code, on his furnishing bond of Rs. 10,000/-(Rupees Ten
Thousand), with one surety of the like amount to the satisfaction of
the lower Court and subject to the conditions that, he shall:
(1). not take undue
advantage of his liberty or abuse his liberty;
(2). not act in a
manner injurious to the interest of the prosecution;
(3). maintain law and
order;
(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;
(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;
(6). 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;
(7). surrender his
passport, if any, to the Lower Court immediately.
3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
4. Bail
before the Lower Court having jurisdiction to try the case.
5. Rule
is made absolute. Direct service is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top