Gujarat High Court High Court

Madhubhai vs State on 13 May, 2011

Gujarat High Court
Madhubhai vs State on 13 May, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5572/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5572 of 2011
 

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

 

MADHUBHAI
GOVINDBHAI BAMBHANIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1 - 2. 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/05/2011  
 
ORAL ORDER

1. Counsel
for the petitioners submitted that the petitioners have no criminal
antecedents. Investigation is over and charge-sheet is filed.

2. Considering
the above prima facie aspects of the matter as also the punishment
prescribed for the alleged offence, the petitioners are ordered to be
released on bail in connection with
CR No. I-3 of 2011 registered with Girgadhada Police Station,
Junagadh on furnishing bond of Rs.10,000/- (Rupees ten thousand only)
each with one surety of the like amount to the satisfaction of the
lower Court and on conditions that they shall :

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

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

[c] maintain
law and order;

[d] mark
their presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
and 02.00 p.m.

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

[f] 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;

[g] surrender
their passports, 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.)

mrp

   

Top