Gujarat High Court High Court

Mahaveersinh vs State on 14 May, 2010

Gujarat High Court
Mahaveersinh vs State on 14 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5229/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5229 of 2010
 

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

 

MAHAVEERSINH
POTUBHA CHUDASAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI Sr. Counsel with MR MOUSAM R YAGNIK
for
Applicant(s) : 1, 
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 14/05/2010  
 
ORAL ORDER

Rule.

Learned Additional Public Prosecutor, Mr. Parikh waives service of
Rule on behalf of the State.

2. Following
aspects are considered.

(i) The
dispute prima-face appears to be of a civil nature;

(ii) FIR
is belated at least by two years;

(iii)There
are no other criminal antecedents.

Considering
the above aspects, the application deserves to be allowed.

3. The
application is allowed. In the event of arrest of the applicant in
connection with C.R. No. I-4 of 2010 of DCB Police Station, Surat, he
shall be released on bail in respect of the offences alleged against
him in the application, on his executing a bond of Rs.5000/- (Rupees
five thousand only) with one surety of the like amount, by the
concerned Police Officer, and on conditions that he shall,

(a) not
take undue advantage of his liberty or abuse his liberty;

(b) remain
present before the Trial Court as and when directed on the dates
fixed;

(c) make
himself available for interrogation by a Police Officer, whenever and
wherever required;

(d) not
directly or indirectly make any inducement, threat or promise to any
person acquainted with the fact of the case, so as to dissuade him
from disclosing such facts to the Court or to any Police Officer;

(e) not
obstruct or hamper the police investigation or tamper with the
evidence or influence the witnesses;

(f) at
the time of execution of bond, furnish his address to the
Investigating Officer and to the Court concerned and shall not change
his residence till the final disposal of the case or till further
orders;

(g) not
leave India with the prior permission of the Court; and

(h) deposit
Passport, if any, with the Trial Court within a week.

4. It
would be open to the Investigating Officer to file an application for
remand, if he considers it proper and just, and the learned
Magistrate would decide it on merits.

5. This
order will hold good, if the applicant is arrested at any time within
90 days from today. The order for release on bail will remain
operative only for a period of ten days from the date of his
arrest. Thereafter, it will be open to the applicant to make a fresh
petition for being enlarged on bail, in usual course, and when it
comes before the competent Court, it will be disposed of in
accordance with law, having regard to all the attending circumstances
and the materials available at the relevant time, uninfluenced by the
fact that Anticipatory Bail was granted.

6. Rule
is made absolute.

7. Direct
Service is permitted.

(A.L.

DAVE, J.)

zgs/-

   

Top