Gujarat High Court High Court

Manaji vs State on 16 April, 2010

Gujarat High Court
Manaji vs State on 16 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3003/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3003 of 2010
 

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

 

MANAJI
PUNJAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY S JAGIRDAR for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
 
ORAL
ORDER

1. This
is an application preferred under Section 439 of the Code of Criminal
Procedure by the applicant who came to be arrested in connection with
CR No. I-283 of 2009 registered at Kalol Taluka Police Station for
the offence punishable under Sections 457, 380, 120B, 411 and 114 of
the IPC.

2. I
have heard Mr Ajay S Jagirdar, learned advocate for the applicant and
Mr DC Sejpal, learned APP for the State at length and in great
detail. I have considered the role attributed to the applicant as
reflected in the FIR, police papers, provisions of Sections 457, 380,
120B, 411 and 114 of the IPC, quantum of punishment, etc. It is
pertinent to note that the co-accused are already enlarged on bail
and considering the aforesaid aspects, I am of the view that the
applicant also deserves to be enlarged on bail as the Muddamal in
question is already recovered.

3. In the facts and
circumstances of the case, the application is allowed and the
applicant is ordered to be enlarged on bail in connection with CR No.
I-283 of 2009 registered at Kalol Taluka Police Station on executing
a bond of Rs.10,000/- [Rupees ten 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 his liberty or abuse his liberty;

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

[c] surrender his
passport, if any, to the lower Court within a week;

[d] not leave the State
of Gujarat without the prior permission of the Sessions court
concerned;

[e] mark his presence at
the concerned Police Station on any day of every first week of
English calendar month between 9.00 AM and 2.00 PM. till the trial is
over;

[f] furnish the present
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 his residence
without prior permission of this Court;

[g] maintain law and
order.

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

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

6. 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.

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

[H.B.ANTANI,
J.]

mrpandya

   

Top