Gujarat High Court Case Information System
Print
CR.MA/1518/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1518 of 2011
=============================================
GALIBEN
DEVABHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MRJAGDHISHSATAPARA for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/03/2011
ORAL
ORDER
Learned
advocate for the applicant submits that without prejudice to rights
and contentions at any stage of the case/trial the applicant would
like to deposit 25% of the amount of the alleged misappropriation
within two weeks from today and thereafter 25% of the amount on or
before 31st
May, 2011, the above depositing etc. will have no bearing on further
investigation if any or at the stage of the trial and by imposing
suitable conditions the applicant may be enlarged on bail.
Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail since charge-sheet is also filed. Under the
circumstances, the applicant is ordered to be released on bail in
connection with C.R. No.I-49 of 2010 with Dharampur Police Station,
District: Valsad, on his furnishing bond of Rs. 5000/-(Rupees 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.
[ANANT
S. DAVE, J .]
//smita//
Top