Gujarat High Court High Court

Manilal vs State on 4 July, 2008

Gujarat High Court
Manilal vs State on 4 July, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/5813/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5813 of 2008
 

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

 

MANILAL
NATHABHAI VANKAR & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB ANANDJIWALA for
the Applicants. 
Mr. K.T.Dave, Addl. PUBLIC
PROSECUTOR for the
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			
Date : 04/07/2008 

 

 
 
				ORAL
ORDER

Rule.

Learned Additional Public Prosecutor Mr. K.T.Dave waives service
of notice of Rule on behalf of the respondent-State.

2. This
application has been preferred for regular bail under Section 439 of
the Code of Criminal Procedure,1973, in connection with the offence
bearing C.R.No.II-92 of 2007 registered with Dabhoda Police Station
under Sections 7 of the Prevention of Corruption Act.

3. Having
heard the learned counsel for both the sides and looking to the facts
and circumstances of the case, role played by the applicants,
statements of witnesses, gravity of the offence, quantum of
punishment, the manner in which the applicants are involved in the
offence, as per the allegations of the prosecution, looking to the
evidence on record, it appears that on the basis of some telephonic
talk, the whole offence has been alleged against the present
applicants, prima facie, telephonic talk and the present applicants
are not connected by any evidence, the investigation is already over
and charge-sheet is filed, this application is allowed. The
applicants are ordered to be released on bail in connection with the
offence registered with Dabhoda Police Station bearing C.R.No.II-92
of 2007 on each of them executing a bond of Rs. 5000/- (Rs. Five
thousands only) with one surety of like amount to the satisfaction
of the lower Court and subject to the conditions that they shall,

(a) not
take undue advantage of their liberty or abuse their liberty;

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

(c) maintain
law and order;

(d) shall
mark their presence before Dabhoda Police Station on every first day
of English Calendar month between 9.00 a.m. to 2.00 p.m.;

(e) not
leave the State of Gujarat without the prior permission of the
Sessions Court concerned;

(f) furnish
the address of their residence at the time
of execution of the bond and shall not change the residence without
prior permission of this Court;

(h) surrender
their passport, if any, to the lower Court within a week.

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
before the lower court having jurisdiction to try the case.

6. Rule
is made absolute. Direct service permitted.

(D.N.Patel,J)

***darji

   

Top