Gujarat High Court Case Information System
Print
CR.MA/7122/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7122 of 2010
=========================================================
HANIF
DAUD CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MR UNMESH TRIVEDI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/07/2010
ORAL
ORDER
1. Rule. Mr. Trivedi Ld. Addl. Public Prosecutor waives the service of Rule on behalf of State.
2. Heard the learned advocate for the applicant and learned APP for the respondent-State.
3. This application is filed by the applicant under section 439 of Cr.P.C. for releasing him on regular bail in connection with the offence registered vide CR No. I-315/2009 at Jamnagar City A Division Police Station, for the offence punishable under sec. 364(a), 120-B, 347 and 387 of IPC and sec. 25(1)(A) of the Arms Act.
4. The learned advocate for the applicant has submitted that the applicant are falsely involved in this case. He read the order passed by the trial Court and prayed to release the applicants on regular bail.
5. As against this, learned APP Mr Trivedi has strongly opposed this application.
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 them 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 applicant is ordered to be released on bail in connection with CR No. I-315/2009 registered at Jamnagar City A Division Police Station for the offences alleged against him in this application on their executing bond 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 concerned Police Station on every 15th day of each month between 9.00 a.m. to 2.00 p.m till the trial is completed.
e) furnish the address of their 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 applicants only if they are 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 applicants on bail.
13. Rule is made absolute to the aforesaid extent. Direct service is permitted.
[ Z.K. SAIYED, J. ]
sas
Top