Gujarat High Court High Court

Mahendra vs State on 18 February, 2011

Gujarat High Court
Mahendra vs State on 18 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1336/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1336 of 2011
 

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


 

MAHENDRA
@ GALABHAI SOMABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
HARSHAD K PATEL for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

The
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.1/2011 with Mahelav Police Station for the offences
punishable under Sections 363, 366, 376 and 114 of Indian Penal
Code.

Learned
Counsel appearing for the applicant submitted that the investigation
is on verge of completion and by an additional statement dated
02.01.2011, the victim has stated the real version about the
incident in question and therefore, it cannot be said prima-facie at
this stage subject to detail appreciation of facts at the stage of
trial and therefore, the applicant may be enlarged on bail.

Heard
learned APP for the respondent-State.

Having
heard learned Counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences without discussing the evidence
in detail, at this stage, I am inclined to enlarge the applicant on
bail by imposing suitable conditions.

Learned
Counsels for the parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with First Information Report registered as I-C.R. No. 1/2011 with
Mahelav Police Station on executing a bond of Rs.5,000/- (Rupees
Five Thousand Only) with one surety of the like amount to the
satisfaction of the Trial Court and subject to the conditions that
he shall;

a)
not take undue advantage of liberty or misuse liberty;

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

c)
surrender passport, if any, to the lower court within a week;

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

e)
mark presence at the concerned Police Station on the first Sunday of
every month between 10.00 a.m. and 3.00 p.m. for three months only;

f)
furnish the present address of his residence to the Investigating
Officer and also to the Court at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

The
authorities will release the applicant only if not required in
connection with any other offence for the time being.

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

Bail
bond to be executed before the lower court having jurisdiction to
try the case.

At
the trial, the Trial Court shall not be influenced by the
observations of preliminary nature, qua the evidence at this stage,
made by this Court while enlarging the applicant on bail.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top