Gujarat High Court Case Information System
Print
CR.MA/10791/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10791 of 2011
=========================================
HEMANTKUMAR
PARSHOTTAMBHAI ASWANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2011
ORAL
ORDER
1. RULE.
Learned AGP waives service of notice of rule on behalf of the
respondent-State.
2. Learned
counsel for the petitioner submitted that the petitioner has no
criminal antecedents and the investigation having been completed,
charge-sheet has also been filed. The petitioner is in jail since
01.10.2010. Looking to the submissions made as also considering the
nature of offence, as alleged, and the punishment prescribed for such
an offence under the law, the petitioner is ordered to be released on
bail in connection with C.R. No. I-230 of 2010 registered with Deesa
City Police Station on furnishing bond of Rs. 10,000/- (Rupees Ten
Thousand Only) with one surety of the like amount to the satisfaction
of the lower Court and on the conditions that he shall:
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.
3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
4. Bail
before the Lower Court having jurisdiction to try the case.
Rule
is made absolute. Application is disposed of accordingly.
Direct
service is permitted.
[AKIL
KURESHI, J.]
JYOTI
Top