Gujarat High Court Case Information System
Print
CR.MA/12470/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12470 of 2011
=========================================================
MAUSAMSINH
BHAGWATSINH RAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RJ GOSWAMI for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/09/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP Mr.Maulik
Nanavati, on behalf of respondent.
The
applicant has preferred this application, under Section 439 of the
Code of Criminal Procedure, for enlarging him on bail in connection
with the offence being CR No. I-13 of 2011 registered with Khavda
Police Station, Bhuj, Dist. Kutch, for the offence u/ss. 406, 409,
467, 468, 471, 120(b) of Indian Penal Code.
Learned
Advocate, appearing on behalf of the applicant has contended that
looking to the police papers, prima facie, case is not made out
against the applicant. He has contended that he has already
deposited the whole amount before the Police Inspector, LCB Police
Station, Bhuj-Kutch. He has also produced copy of receipt for such
payment, which is ordered to be taken on the record. The said amount
will be subject to the result of the trial against the applicant. He
has also contended that now the charge-sheet is filed and,
therefore, there is no question of tampering with any evidence by
the applicant. Learned APP has also vehemently opposed the grant of
this application.
Having
heard the learned Counsel for both the sides and looking to the
facts and circumstances of the case and looking to the fact that the
applicant has deposited the whole amount before the Police
Inspector, LCB Police Station, Bhuj-Kutch, and the fact that now the
charge-sheet is filed and, therefore, without entering into the
merits of the matter, I am inclined to grant bail to the applicants.
Both the learned Advocates do not press for reasoned order.
Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with CR No. I-13 of 2011
registered with Khavda Police Station, Bhuj, Dist. Kutch, 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 pressurize the prosecution witnesses or
complainant in any manner;
c) maintain
law and order and should cooperate the Investigating Officers;
d) not
act in a manner injurious to the interest of the prosecution;
e) not
leave the State of Gujarat till the disposal of Sessions case
without the prior permission of the concerned Sessions Judge.
f) furnish
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
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.)
sas
Top