Gujarat High Court High Court

Jatinkumar vs State on 10 February, 2011

Gujarat High Court
Jatinkumar vs State on 10 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1197/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1197 of
2011 
=========================================================

 

JATINKUMAR
JAGDISHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP PRAJAPATI for
Applicant(s) : 1, 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/02/2011 

 

ORAL
ORDER

1. Learned
Counsel for the petitioner submitted that the petitioner has no
criminal antecedents. He is not named in the FIR, but, subsequently
sought to be involved.

2. In
addition to the above, I have also perused the nature of allegations
made in the complaint. Bearing in mind that the petitioner has no
criminal antecedents, I
find this is a fit case for granting bail. Under the circumstances,
the petitioner is ordered to be released on bail in connection with
C.R. NO. I-10/2010,
registered with ATS
POLICE STATION,
Gujarat State, Ahmedabad, for the offences punishable under
Sections-170, 171, 465, 468, 471 and 114 of the Indian Penal Code, on
his furnishing bond of Rs. 5,000/-(Rupees Five Thousand), with one
surety of the like amount to the satisfaction of the lower Court and
subject to the conditions that, he shall:

(1). not
take undue advantage of his liberty or abuse his liberty;

(2). not
act in a manner injurious to the interest of the prosecution;

(3). maintain
law and order;

(4). mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 a.m.
to 2:00 p.m.;

(5). not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

(6). 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;

(7). 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.

5. Rule
is made absolute. Direct service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top