Gujarat High Court Case Information System
Print
CR.MA/8524/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8524 of
2011
=========================================
KAMLESHBHAI
BHAKTIDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
JK PARMAR for
Applicant(s) : 1,
MS KRINA KALLA, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/07/2011
ORAL ORDER
1. Rule.
Learned APP, Ms. Krina Kalla waives service of rule for and on behalf
of State.
2. This
is an application under Section 439 of Criminal Procedure Code
praying for regular bail in connection with offence registered with
Langhnaj Police Station vide CR No. I-14 of 2011 for the
offences punishable under Sections 465, 467, 468, 471 read with
Section 114 of the IPC.
3. Heard
learned advocate Mr. J.K. Parmar for the applicant and learned APP
Ms. Krina Kalla for the State.
4. Following
aspects are taken into consideration :-
(i) All
offences are Magistrate triable offences.
(ii) Investigation
is over and charge-sheet has been filed.
(iii) The
other co-accused have already been enlarged on bail.
5. Taking
into consideration the aforesaid prima facie aspects, the applicant
is ordered to be enlarged on regular bail in
connection with offence registered with Langhnaj Police Station
bearing CR No. I-14 of 2011 on his executing a bond in the sum
of Rs.15,000/- (Rupees fifteen thousand only) with one surety of the
like amount to the satisfaction of the lower Court and subject to the
conditions that he shall:
[a] not
take undue advantage of his liberty or abuse his liberty;
[b] not
act in a manner injurious to the interest of the prosecution;
[c] maintain
law and order;
[d] mark
his presence before the concerned Police Station twice in a month on
every second and fourth Sunday between 10:00 a.m. to 05:00 p.m. till
trial commences;
[e] not
leave the State of Gujarat without prior permission of the Sessions
Court concerned;
[f] 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;
[g] surrender
his passport, if any, to the Lower Court immediately.
6. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
7. Bail
before the Lower Court having jurisdiction to try the case.
8. Rule
is made absolute. Application is disposed of accordingly. Direct
service is permitted.
(J.B.PARDIWALA,
J.)
mrp
Top