Gujarat High Court High Court

Maheshbhai vs State on 10 May, 2010

Gujarat High Court
Maheshbhai vs State on 10 May, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2823/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2823 of 2010
 

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

 

MAHESHBHAI
FULABHAI RABARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHIRAJ R TRIVEDI for
Applicant(s) : 1, 
MR UA TRIVEDI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/05/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

Counsel
for the applicant submitted that the investigation is over,
charge-sheet is filed. There are no other criminal cases against the
applicant. He has been in jail since September 2009. He pointed out
that another co-accused has been released on bail.

Considering
the above prima facie aspects of the matter, the applicant is ordered
to be released on bail in connection with C.R. No. I-142/2009 on his
furnishing bond of Rs. 25,000/-(Rupees Twenty Five Thousand) with one
surety of like amount to the satisfaction of the lower Court and
subject to following conditions that he shall:

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 Zaghadiya 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.)

(raghu)

   

Top