Gujarat High Court High Court

Harshadbhai vs State on 16 June, 2008

Gujarat High Court
Harshadbhai vs State on 16 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7318/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7318 of 2008
 

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

 

HARSHADBHAI
VAJUBHAI BORISAGAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Applicant(s) : 1, 
Mr. R.C. Kodekar, APP, for the 
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 16/06/2008 

 

 
 
ORAL
ORDER

Rule.

Mr. R.C. Kodekar, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent State.

2. This
application has been preferred for regular bail under Section 439 of
the Code of Criminal Procedure, 1973, in connection with the offence
registered with Savarkundla Rural Police Station bearing C.R. No. 32
of 2008 for the offences punishable under Sections 363, 366, 114 of
the Indian Penal Code.

3. Having
heard the learned counsel for both the sides and looking to the facts
and circumstances of the case, this application is allowed. The
applicant-original accused is ordered to be released on bail in
connection with the offence registered with Savarkundla Rural Police
Station being C.R. No. 32 of 2008 on his executing a bond of Rs.
5,000/- (Rupees five thousand only) with one surety of 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
) maintain law and order;

(d) shall
mark his presence before the concerned police station on every first
day of English Calendar month between 9.00 a.m. And 2.00 p.m.;

(e) not
leave the State of Gujarat without prior permission of the Sessions
Court 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) not
enter into the revenue limit of Amreli District without prior
permission of this Court, but for attending the Court in connection
with this case, he will be free to enter the limits for a period to
the extent necessary and will leave the limits thereafter soon after
the case is adjourned;

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

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

5. Bail
before the lower Court having jurisdiction to try the case.

Rule
is made absolute accordingly. Direct service is permitted.

(BHAGWATI
PRASAD, J)

(pkn)

   

Top