Gujarat High Court High Court

Mukesh vs State on 13 August, 2010

Gujarat High Court
Mukesh vs State on 13 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7328/2010	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7328 of 2010
 

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


 

MUKESH
LEHRARAM PUROHIT - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
BC DAVE for Applicant:MR KUNAL B DAVE for Applicant: 
MR MG
NANAVATI, LD. APP for
Respondent: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/08/2010 

 

 
 
ORAL
ORDER

Rule.

Shri. MG Nanavati, learned APP waives service of notice of rule for
respondent State. Rule is fixed forthwith with the consent of
learned counsel for the parties.

The
applicant accused who has been arrested in connection with C.R. No:
I-234/2010 registered with Vastrapur Police Station for the offence
punishable under section 392, 342, 452, 120(B) and 114 of I.P.
Code, and under section 135(1) of Bombay Police Act, has moved this
Court under section 439 of Cr.P.C. For seeking regular bail, pending
trial.

The
accused applicant appears to have approached the Sessions Court,
Ahmedabad (Rural), by preferring Cri. Misc. Application No.868 of
2010 which came to be rejected by Learned Addl. Sessions Judge, FTC
No.4, Ahmedabad (Rural) at Mirzapur vide order dated 29/6/2010.

This
Court has taken into consideration the averments made in the FIR,
and the nature of evidence as it is reflected in the order of the
trial court. This Court is convinced that the applicant has made
out case for enlarging him on bail pending trial for the following
reasons:

Allegations
made in the FIR and the nature of evidence so far as the present
applicant is concerned deserves to be taken into consideration for
enlarging him on bail.

Prosecution
has not expressed any apprehension that if the applicant is enlarged
on bail he is likely to influence the witnesses.

Prosecution
has not expressed any apprehension about applicant/accused that if
he is enlarged on bail, is likely to flee from justice.

The
investigation is over and charge sheet is filed.

The
trial court has not appreciated this aspects of the case and
therefore the order of the trial court is required to be quashed and
set aside and accordingly it is hereby quashed and set aside.

The
aforesaid observations are made only for the purpose of examining
the prayer for bail pending trial. These observations are prima
facie and shall have no bearing whatsoever upon the trial and the
trial court shall not be influenced by it in any way and come to its
own conclusion after analyzing the evidence that may be led during
the trial.

In
view of the above, applicant’s case for bail deserves positive
consideration.

Accordingly
the application is allowed. The applicant is ordered to be released
on bail in connection with Crime Register No.I-234/2010 of Vastrapur
Police Station, on his executing a bond of Rs. 5,000=00(Rupees Five
Thousand only), with one surety of same amount to the satisfaction
of the Court below 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
) maintain law and order:

(d)
not leave the State of Gujarat without the prior permission of the
Sessions Court concerned:

(e) 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:

(f)
mark his presence once before concerned Police Station between
15th to 20th day of every month between 9.00 a.m. and
2.00 p.m., for a period of six months.

(g) surrender
his passport, if any, to the Court below within a week.

8.
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.

9.
Bail before the Court below having jurisdiction to try the case.

10.
Rule made absolute. Direct Service permitted.

(S.R.BRAHMBHATT,
J.)

/vgn

   

Top