Gujarat High Court High Court

Ketan vs State on 2 August, 2011

Gujarat High Court
Ketan vs State on 2 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10780/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10780 of 2011
 

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

KETAN
RATILAL BAVISKAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR PP MAJMUDAR for Applicant(s)
: 1 - 3. 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/08/2011 

 

ORAL
ORDER

Rule. Learned
APP, waives service of rule on behalf of respondent-State.

Learned
advocate for the applicants submit that allegation against the
applicants is of taking away mobile and rickshaw of the complainant,
which has been returned back to him. It is further submitted that so
far as antecedent is concerned, the accused were acquitted and
considering overall facts and circumstances, by imposing suitable
conditions the applicants may be enlarged on bail.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicants are
ordered to be released on bail in connection with C.R. No.I-52 of
2011 with Amroli Police Station, Surat, on their furnishing bond of
Rs. 5000/-(Rupees Five Thousand) each with one surety of like amount
to the satisfaction of the lower Court and subject to following
conditions :

not
take undue advantage of their liberty or abuse their liberty;

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

maintain
law and order;

mark
their 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 their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
their passport, if any, to the Lower Court immediately.

The
Authorities will release the applicants only if they are 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
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top