Gujarat High Court Case Information System
Print
CR.MA/3312/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3312 of 2011
=========================================================
DINESH
BHAVSING DAYMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MATAFER R PANDE for
Applicant(s) : 1,
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/03/2011
ORAL
ORDER
Learned
Counsel for the petitioner submitted that the investigation is over
and charge-sheet is filed. The petitioner is in jail since 8th
December 2010. He is 21 years of age. Barring the present one, there
is one more case against him. In addition to the above submissions,
I have also perused the nature of allegations made in the complaint.
Considering
the above prima facie aspects of the matter and particularly looking
to the young age of the petitioner and investigation is over, he is
ordered to be released on bail in connection with C.R.No.I-174 of
2010 of Surat Railway Police Station, Surat on furnishing bond of
Rs.20,000/- (Rupees Twenty thousand only) with one surety of the
like amount to the satisfaction of the lower Court and on conditions
that he shall :
[a] not
take undue advantage of his liberty or abuse his liberty;
[b] not
act in a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
and 2 p.m.
[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
[f] 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;
[g] 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. Direct service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top