Gujarat High Court Case Information System
Print
CR.MA/13123/2010 2/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13123 of
2010
=========================================================
KALUBHAI
@ KARAN S/O.AMARSINH RAJBHA CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN K DAVE for
Applicant(s) : 1,MR LAXMANSINH M ZALA for Applicant(s) : 1,
MR
KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/10/2010
ORAL
ORDER
1. The
learned Counsel for the petitioner has submitted that the petitioner
was facing similar charges in another case, in which he is
acquitted. He further pointed out that two co-accused have been
released by the High Court.
2. Considering
the above prima facie
aspects of the matter and
considering that the trial is unlikely to complete shortly,
I find this is a fit case for granting bail. Under the circumstances,
the applicant is ordered to be released on bail in connection with
C.R. No. I-86/2010,
registered with Sayla
Police Station,
on his furnishing bond of Rs.
10,000/-(Rupees Ten 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 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