Gujarat High Court High Court

Mahesh vs State on 4 February, 2011

Gujarat High Court
Mahesh vs State on 4 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/334/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 334 of
2011 
=========================================================

 

MAHESH
@ MAYUR UKABHAI KOLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRPRATIKYJASANI
for
Applicant(s) : 1, 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 04/02/2011 

 

ORAL
ORDER

1. Learned
Counsel for the petitioner submitted that, except, the present one,
there is only one case of similar nature, registered against the
petitioner. He is in jail since 21.12.2010. The investigation is
over, however, the charge-sheet is, yet, to be presented.

2. In
addition to the above, I have also considered the nature of
allegations made in the complaint and the sentence provided under the
law, for the alleged offences.
Under the circumstances, the petitioner is ordered to be released on
bail in connection with C.R.
NO. I-222/2010,
registered with BHAKTINAGAR
POLICE STATION,
Rajkot, for the offences punishable under Sections-454, 457, 380 and
114 of the Indian Penal Code, on his furnishing bond of
Rs.25,000/-(Rupees Twenty Five Thousand), with one surety of the like
amount to the satisfaction of the lower Court and subject to the
conditions that, he shall:

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

(2). not
act in a manner injurious to the interest of the prosecution;

(3). maintain
law and order;

(4). mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 a.m.
to 2:00 p.m.;

(5). not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

(6). 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;

(7). surrender
his passport, 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.)

Umesh/

   

Top