Gujarat High Court High Court

Madhube vs State on 13 October, 2008

Gujarat High Court
Madhube vs State on 13 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1299120/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12991 of
2008 
=========================================================

 

MADHUBE
KHANJIBHAI RAVRANI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Applicant(s) : 1 - 4. 
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 13/10/2008 

 

 
ORAL
ORDER

1. RULE.

Mr. Hasurkar, learned APP waives the service of rule on behalf of
respondent-State.

2. The
applicants, who have been arrested in connection with C.R. No. II-180
of 2008(Criminal Case No.2753 of 2008) by A Division Police
Station, Junagadh city for the offences punishable under Section 3,
4, 5, 6 and 7 of the Immoral Traffic (Prevention) Act have preferred
this application seeking their release on regular bail.

3. The
allegation against the present applicants are that applicant No.1 and
other accused persons were indulging in the immoral trafficking
activities in the house owned by applicant No.1 and thereby they
committed the offences as stated above.

4. Taking
into consideration the quantum of sentence and the role played by the
applicants, this application deserves to be allowed.

5. Accordingly,
the application is allowed. The applicant are ordered to be released
on regular bail in connection with C.R. No. II-180 of 2008(Criminal
Case No.2753 of 2008) registered with A Division Police
Station, Junagadh city for the offences alleged against them in this
application on their executing personal bond of Rs.10,000/-(Rupees
Ten Thousand Only)with one surety of the like amount to the
satisfaction of the lower Court and subject to the conditions that
they shall:-

[a] not take undue advantage of their liberty or misuse their
liberty;

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

[c] maintain
law and order;

[d] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

[e] furnish
the address of his residence to the I.O. at the time of execution
of the bond and shall not change the residence without prior
permission of this Court;

[f] surrender
their passport, if any, to the Lower Court, within a week.

6. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or to take appropriate
action in the matter.

7. Bail
before the lower Court having jurisdiction to try the case.

8. Rule
is made absolute. Direct service is permitted.

(M.D.

Shah,J.)

Umesh/

   

Top