Gujarat High Court High Court

Jaggabhai vs State on 15 April, 2011

Gujarat High Court
Jaggabhai vs State on 15 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15948/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15948 of 2010
 

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


 

JAGGABHAI
JAWANSINH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
PB KHANDHERIA for
Applicant(s) : 1, 
MR J S PATEL, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
ORAL
ORDER

Learned
advocate for the applicant submitted that even as per the complaint,
he is not the principal accused. He is alleged to have helped the
principal accused in running away with the girl who is less than 18
years of age.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail since there is no direct involvement of the
accused. Under the circumstances, the applicant is ordered to be
released on bail in connection with C.R. No. I-67/2010 registered
with Modasa Rural Police Station, Dist: Sabarkantha on his furnishing
bond of Rs.10000/-(Rupees Ten Thousand Only) with one surety of like
amount to the satisfaction of the lower Court and subject to
following conditions :

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.

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

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.)

sompura

   

Top