Gujarat High Court High Court

Jagdishchandra vs State on 9 February, 2011

Gujarat High Court
Jagdishchandra vs State on 9 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1706/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1706 of 2011
 

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

 

JAGDISHCHANDRA
JEKISHANDAS RANA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1 - 2.MS. KRUTI M SHAH for Applicant(s) : 1 - 2. 
MR
DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Sejpal waives service of rule for State.

Counsel
for the applicants submitted that except for offence under Section
506(2) of IPC, all other offences indicated in the FIR are bailable.
She drew my attention to the nature of allegations made in the
complaint and submitted that applicants undertake to cooperate with
the investigation, if released on bail.

In
addition to the statement made, I have also perused the nature of
allegations made in the complaint. Under
the circumstances, by allowing this application, it is ordered that
in the event of arrest of the applicants in connection with C.R.
No.I-23/2011 registered before Valsad city police station, Valsad,
they shall be released on bail upon his furnishing a bond of Rs.
10,000/-(Rupees Ten Thousand)each with one surety of like amount to
the satisfaction of the lower Court and subject to the
following conditions :

[A] shall
cooperate with the investigation and make themselves available for
interrogation whenever required.

[B] shall
remain present at Valsad City Police Station, Valsad on 14.2.2011
between 11:00 am to 2:00 pm:

[C] shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them from disclosing such facts to the Court or to any
Police Officer;

[D] at
the time of execution of bond, furnish the address to the
Investigating Officer and the Court concerned and shall not change
the residence till the final disposal of the case or till further
orders;

[E]
will not leave India without the permission of the Court and, if is
holding a Passport, shall surrender the same before the trial Court
immediately

[F] It
would be open to the Investigating Officer to file an application for
remand, if he considers it just and proper and the concerned
Magistrate would decide it on merits.

[G] Within
a period of ten days from the date of arrest, the applicants shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.

Rule
made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top