Gujarat High Court High Court

Maganbhai vs State on 11 January, 2011

Gujarat High Court
Maganbhai vs State on 11 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15697/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15697 of 2010
 

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


 

MAGANBHAI
POPATBHAI RAJPARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ATIT D THAKORE for Applicant(s) : 1, 
MR KP RAVAL APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that petitioner is aged about 67 years.
Even as per the complaint, he had only tried to settle the disputes.
No direct role is attributed to him for the offence punishable under
Section 306 of Indian Penal Code. He further pointed out that
investigation is over. Charge-sheet is filed. Petitioner has no any
other antecedents.

Considering
the above prima-facie aspects of the matter, I find this is a fit
case for granting bail since charge-sheet is also filed. Under the
circumstances, the applicant is ordered to be released on bail in
connection with C.R. No. I-96/2010 on his furnishing bond of
Rs.10,000/-(Rupees Ten Thousand) with one surety of like amount to
the satisfaction of the lower Court and subject to following
conditions :

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

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

maintain
law and order;

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

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

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

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(AKIL
KURESHI, J.)

(ashish)

   

Top