Gujarat High Court Case Information System
Print
CR.MA/11479/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11479 of 2008
=========================================================
MOHIT
KRISHNABHAGWAN SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SV RAJU for MR AMIT M NAIR for
Applicant(s) : 1,
MR
HASURKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/10/2008
ORAL
ORDER
Heard
learned Sr.Advocate Mr.S.V.Raju for Mr.Amit Nair, learned advocate
for the applicant and learned APP for the respondent State.
2. Rule.
Learned APP Mr.Mengde waives service of rule on behalf of respondent
State.
3. It
is submitted by learned Sr.Advocate Mr.Raju for the applicant that,
without prejudice to his rights, the applicant will deposit the
amount of Rs.17,00,000/- before the trial Court within 15 days from
the date of receipt of this order.
4. I
have gone through the complaint. Taking into consideration the manner
in which the incident has occurred, this application deserves to be
allowed and it is hereby allowed. The applicant is ordered to be
released on bail on his executing a personal bond in sum of
Rs.10,000/- (Rupees Ten thousand only) with a surety of like amount
to the satisfaction of the trial Court subject to the conditions
that, he shall,
(a) not
take undue advantage of his liberty or misuse his liberty;
(b) not
to act in a manner injurious to the interest of the prosecution;
(c) maintain
law and order;
(d) mark
his presence before the concerned police station on every 1st
day of month between 9.00 a.m. and 2.00 p.m.
(e) not
leave the State of Gujarat without the prior permission of this
Court/Sessions Judge concerned;
(f) furnish
the 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 learned
Sessions Judge concerned 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. If breach
of any of the conditions, the Bail Bond shall automatically stand
cancelled.
7. Rule
is made absolute. Direct
service is permitted.
(M.D.Shah,
J.)
Sreeram.
Top