Gujarat High Court High Court

Jyotiben vs State on 14 July, 2011

Gujarat High Court
Jyotiben vs State on 14 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9887/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9887 of
2011 
 
=========================================================


 

JYOTIBEN
RAMESHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
HR PRAJAPATI for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 14/07/2011 

 

 
 


 

 
ORAL
ORDER

RULE.

Learned APP waives service of notice of Rule for the respondent –
State.

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.53/2011 with Jalalpor Police Station, Navsari for the
offences punishable under Sections 467, 468, 471, 120(B) and 34 of
the Indian Penal Code.

Learned
Counsel appearing for the applicant submits that the applicant has
already furnished a personal bond while taking back custody of the
car. However, the Solvency Certificate was found to be contrary to
the requirements under the Code of Criminal Procedure, 1973 and
therefore, the bail was denied to the applicant and hence, by
imposing suitable conditions, the applicant may be enlarged on bail.

Heard
learned APP Mrs. Manisha L. Shah for the respondent-State.

Having
heard learned Counsels for the parties and perusing the record of
the case and taking into consideration the facts of the case, nature
of allegations, role attributed to the applicant, by imposing
suitable conditions, I deem it just and proper to enlarge the
applicant on bail.

Learned
Counsels for the parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with First Information Report registered as I-C.R. No.53/2011 with
Jalalpor Police Station, Navsari on executing a bond of Rs.5,000/-
(Rupees Five Thousand Only) with one surety of the like amount to
the satisfaction of the Trial Court and subject to the conditions
that she shall;

a)
not take undue advantage of liberty or misuse liberty;

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

c)
surrender her passport, if any, to the lower court within a week;

d)
not leave the State of Gujarat without prior permission of the
Sessions Judge concerned;

e)
mark presence at the concerned Police Station on the first Sunday of
every month between 10.00 a.m. and 3.00 p.m. for three months only;

f)
furnish the present address of her residence to the Investigating
Officer and also to the Court at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

The
authorities will release the applicant only if not required in
connection with any other offence for the time being.

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

Bail
bond to be executed before the lower court having jurisdiction to
try the case.

At
the trial, the Trial Court shall not be influenced by the
observations of preliminary nature, qua the evidence at this stage,
made by this Court while enlarging the applicant on bail.

Rule
made absolute. Direct Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top