Gujarat High Court High Court

Jitu vs State on 18 July, 2011

Gujarat High Court
Jitu vs State on 18 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15423/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15423 of 2010
 

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


 

JITU
POONAMCHANDRA DANDI (DORA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

===============================================================
Appearance : 
MR
DHARMESH R PATEL for
Applicant(s) : 1, 
MR D C SEJPAL 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 the investigation is over,
charge-sheet has been filed and there are no criminal antecedents. He
further submitted that insofar as the present petitioner is
concerned, there is no direct role attributed to him. He is not
identified by the victim who was abducted for ransom. He drew my
attention to the relevant materials collected by the Investigating
Agency to contend that even as per the prosecution, petitioner is not
directly connected with the alleged offence of abduction and demand
of ransom.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail since charge-sheet is also filed. Under the
circumstances, the applicant is ordered to be released on bail in
connection with C.R. No. I-30/2010 registered with DCB Police
Station, Surat on his furnishing bond of Rs.15000/-(Rupees Fifteen
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