Gujarat High Court High Court

Kurbanali vs State on 14 November, 2008

Gujarat High Court
Kurbanali vs State on 14 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1466120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14661 of 2008
 

In


 

CRIMINAL
APPEAL No. 2846 of 2008
 

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


 

KURBANALI
NURUDDINBHAI DADWANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

Rule.

Shri P.D.Bhate, learned APP, waives service of rule on behalf of the
State. Having regard to the facts of the case, this application is
taken up for hearing.

This
is an application preferred under Section 389(1) of Criminal
Procedure Code by which the applicant has challenged the judgment
and order passed by Special Judge, Fast Track Court No.1,
Surendranagar in Special Case No.145 of 2007 by which the learned
Judge has imposed the sentence of 2 years of R.I. and a fine of
Rs.1,52,419/- in default further S.I. for 1 year. The applicant has
not paid the bill to the tune of Rs.50,806/- and has committed theft
of electricity. It is submitted by the learned advocate for the
applicant that the petitioner is having financial difficulty and is
not in a position to pay the amount of Rs.50,806/- at a stretch and
therefore, he submits that he would deposit the amount of
Rs.10,000/- on or before 17th November, 2008 and on that
condition he be released on bail. As soon he is released on bail, he
would deposit the amount of Rs.40,806/- within 15 days thereafter.

On
the aforesaid condition that the petitioner, in my view, is required
to be released on bail on his furnishing personal bond of Rs.5,000/-
before the trial Court with one surety of the like amount on
following terms and conditions:

(A) The
applicant shall not leave the territorial limits of the State of
Gujarat without prior permission of this Court;

(B) The
applicant shall surrender his passport, if he has any.

If
the petitioner does not deposit the remaining the amount of
Rs.40,806/- within stipulated period of 15 days then the conditional
order of bail shall stand cancelled.

Rule
is made absolute to the extent indicated herein above. Direct
service is permitted.

(H.B.ANTANI,
J.)

ashish//

   

Top