Gujarat High Court High Court

Jadeja vs State on 14 February, 2011

Gujarat High Court
Jadeja vs State on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1562/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1562 of
2011 
=========================================================

 

JADEJA
SEDUBA W/O RANUSINH @ RANJEETSINH AALUSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PB KHANDHERIA for
Applicant(s) : 1, 
MR JK SHAH, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/02/2011 

 

ORAL
ORDER

Leave
to amend.

2. Rule.

Learned APP Shri J.K.Shah waives service of rule.

3. Counsel
for the petitioner submitted that petitioner is 53 years old
mother-in-law of the deceased. Investigation is over and
charge-sheet is filed. There is no criminal antecedents of the
petitioner. In addition to the above submissions, I have also
perused the nature of allegations against the present petitioner.

4. Considering
the above prima facie aspects of the matter, the petitioner is
ordered to be released on bail in
connection with C.R.No.I-80 of 2010 of Meghraj 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 conditions that she shall :

[a] not
take undue advantage of her liberty or abuse her liberty;

[b] not
act in a manner injurious to the interest of the prosecution;

[c] maintain
law and order;

[d] mark
her presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
And 2 p.m .

[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

[f] furnish
the address of her residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

[g] surrender
her passport, if any, to the Lower Court immediately.

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

6. Bail
before the Lower Court having jurisdiction to try the case.

7. Rule
is made absolute.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top