Gujarat High Court High Court

Gajendrasinh vs State on 6 May, 2011

Gujarat High Court
Gajendrasinh vs State on 6 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/137/8108	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13781 of 2008
 

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

 

GAJENDRASINH
NATHUSINH BHADORIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Applicant(s) : 1, 
MR
MG NANAVATI, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

					Date
: 28/11/2008 

 

ORAL
ORDER

1. Heard
learned advocate for the applicant and learned APP Mr.M.G.Nanavati
for respondent State.

2. Rule.

Mr.Nanavati, learned APP waives service of rule on behalf of
respondent State.

3. This
application is filed by the applicant under Section 439 of the Cr.PC
for releasing him on regular bail in connection with the offence
registered vide CR No. I-156 of 2008 at Bhavnagar City ?SD??
Division Police Station for the offences punishable under Sections
302, 307, 323 of IPC and Section 25(1)(A) of the Arms Act as well as
Section 135 of the Bombay Police Act.

4. The
learned advocate for the applicant has submitted that the applicant
is falsely involved in this case. He read the order passed by the
trial Court and prayed to release the applicant on regular bail.

5. As
against this, learned APP Mr. Nanavati has strongly opposed this
application and read the order passed by the trial Court.

6. I
have gone through the order passed by the trial Court as well as the
papers produced on record of the case. Looking to the allegations
levelled against the applicant, I am inclined to release him on
regular bail.

7. Learned
advocates for the parties do not press for reasoned order.

8. Considering
the submissions made on behalf of the parties and having regard to
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with CR No.I-156 of 2008 registered at Bhavnagar City ?SD??
Division Police Station for the offences alleged against him in this
application on his executing a bond in sum of Rs.10,000/- (Rupees Ten
thousand only) with one solvent surety of the like amount to the
satisfaction of the lower Court and subject to the 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) not
leave the local limits of State of Gujarat without the prior
permission of the concerned Sessions Judge;

(d) mark
presence before the concerned police station on the last day of every
month between 11.00 a.m. and 5.00 p.m.

(e) 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;

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

9. The
authorities will release the applicant only if he is not required in
connection with any other offence for the time being.

10. If
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.

11. Bail
bond to be executed before the lower Court having jurisdiction to try
the case.

12. At
the trial, the trial Court shall not be influenced by the
observations of preliminary nature, qua the evidence at this stage,
made by this Court while enlarging the applicant on bail.

13. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(Z.K.Saiyed,
J.)

Sreeram.

   

Top