Gujarat High Court High Court

Firozbhai vs State on 3 October, 2011

Gujarat High Court
Firozbhai vs State on 3 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13899/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13899 of 2011
 

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

 

FIROZBHAI
GANIBHAI SODHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/10/2011  
 
ORAL ORDER

1. Rule.

Mr. K.L.Pandya, learned APP waives service of Rule on behalf of the
respondent.

2. This
Application has been preferred under Section 439 of the Code of
Criminal Procedure, 1973 in connection with the offence being CR
No.I-6 of 2011 registered with Vanthali Police Station for the
offences u/s. 307, 325, 504 of the IPC and u/s. 135 of the Bombay
Police Act.

3.
Heard Mr.R.D.Dave, learned counsel for the applicant. Mr.Dave has
contended that injured person has already been discharged from the
hospital. He has further contended that present applicant is local
resident and he will be available during trial. He has, therefore,
contended that present applicant is required to be enlarged on bail.

4. Heard
Mr.K.L.Pandya, learned APP for the respondent State. Mr.Pandya has
vehemently opposed the present application.

5. Having
heard the learned Counsel for both the sides and looking to the facts
and circumstances of the case, statement of the witnesses, gravity of
the offence and quantum of punishment and the fact there is no
definite allegation made against the applicant, I am inclined to
grant bail to the applicant.

6. Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with CR No.I-6 of 2011 registered
with Vanthali Police Station for the offence alleged against him in
this Application on his executing a Bond of Rs.10,000/- (Rupees ten
thousand only) with one solvent 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 his liberty or abuse his liberty;

b) not
to try to tamper or pressurise the prosecution witnesses or
complainant in any manner;

c) maintain
law and order and should cooperate the Investigating Officer;

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

e) not
to enter area of Vanthali Police Station.

f) mark
presence at Junagadh City police Station every last day of the month
between 9:00 a.m. to 2:00 p.m.

g) not
leave the country without the prior permission of the concerned
Sessions Judge;

h) furnish
the 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;

i) surrender
his passport, if any, to the lower Court within a week.

7. If
the breach of any of the above conditions is committed, the concerned
Sessions Judge will be free to issue warrant or take appropriate
action in the matter.

8. Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

9. Rule
is made absolute. Direct service is permitted.

(Z.K.SAIYED, J.)

kks

   

Top