Gujarat High Court Case Information System
Print
CR.MA/12473/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12473 of 2011
=========================================================
MAHENDRABHAI
BABUBHAI KATARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VIKRAM J THAKOR for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/09/2011
ORAL ORDER
1. Rule.
Mr. Maulik Nanavati, learned APP waives service of Rule on behalf of
the respondent.
2. This
Application has been preferred under Section 439 of the Code of
Criminal Procedure, 1973 in connection with the offence being CR
No.I-47 of 2011 registered with Shamlaji Police Station for the
offences u/s. 363, 366, 506(2) and 114 of the Indian Penal Code.
3.
Having heard the learned Counsel for both the sides and looking to
the facts and circumstances of the case, statement of the witnesses,
gravity of the offence and quantum of punishment and the fact there
is no definite allegation made against the applicant, I am inclined
to grant bail to the applicant.
4. Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with CR No.I-47 of 2011 registered
with Shamlaji Police Station for the offence alleged against him in
this Application on his executing a Bond of Rs.10,000/- (Rupees ten
thousand only) with one solvent 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 his liberty or abuse his liberty;
b) not
to try to tamper or pressurise the prosecution witnesses or
complainant in any manner;
c) maintain
law and order and should cooperate the Investigating Officer;
d) not
act in a manner injurious to the interest of the prosecution;
e) not
leave the country without the prior permission of the concerned
Sessions Judge;
f) furnish
the address of his residence to the I.O. 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;
g) surrender
his passport, if any, to the lower Court within a week.
5. If
the breach of any of the above conditions is committed, the concerned
Sessions Judge will be free to issue warrant or take appropriate
action in the matter.
6. Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.
7. Rule
is made absolute. Direct service is permitted.
(Z.K.SAIYED, J.)
kks
Top