Gujarat High Court Case Information System
Print
CR.MA/14588/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14588 of 2010
=================================================
KAJAL
JAYDEVBHAI MOTVANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
JM PANCHAL for Applicant(s) : 1,MRKJPANCHAL for Applicant(s) : 1,
MRS
KRINA P CALLA APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/12/2010
ORAL
ORDER
This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.II 3066/2010 with DCB Police Station, Ahmedabad City for the
offences punishable under Sections 65, 66 and 67 etc. of the
Information Technology Act, 2000.
Learned
counsel for the applicant submits that the applicant is a regular
girl student studying in T.Y. B.Com. and is hailing from a reputed
family. He further submitted that the applicant being a girl and
this being first offence, she may be granted anticipatory bail.
Heard
Learned APP for the respondent – State.
Having
heard learned counsel for the parties and perusing the record of the
case and considering the nature of allegations and role attributed
to the applicant, without discussing the evidence, at this stage, I
am inclined to grant anticipatory bail to the applicant.
Learned
counsel for the parties do not press for further reasoned order.
In
the result, this application is allowed by directing that in the
event of the applicant herein being arrested pursuant to FIR being
CR No.II 3066/2010 registered with DCB Police Station, Ahmedabad
City, the applicant shall be released on bail on furnishing a bond
of Rs.5,000/- (Rupees Five Thousand only) with one surety of like
amount on following conditions :-
shall
cooperate with the investigation and make available for whenever
required;
shall
remain present at the concerned Police Station on 11.12.2010 at
11.00 a.m. ;
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 for disclosing such facts to the Court or to any
Police Officer;
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 of till further
orders;
will
not leave India without the permission of the Court and, if is
holding a passport, shall surrender the same before the trial Court
within a week;
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;
this
order will be operative if the applicant is arrested at any time
within a period of 90 days;
within
a period of ten days from the date of arrest, the applicant 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.
With
these directions, this Criminal Misc. Application is disposed of.
Rule is made absolute. Direct Service is permitted.
(ANANT
S. DAVE, J.)
*pvv
Top