Gujarat High Court High Court

Naginbhai vs State on 22 March, 2011

Gujarat High Court
Naginbhai vs State on 22 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2955/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2955 of 2011
 

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

 

NAGINBHAI
JAISINGBHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
APURVA R KAPADIA for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
 
ORAL
ORDER

1. Heard
learned counsel for the petitioner and learned APP for the State.

2. The
petitioner is arrested in connection with CR No.I-99 of 2010
registered with Dediyapada Police Station, District:Narmada for the
offences punishable under Sections 406, 420, 465, 467, 471, 114 and
120(b) of the Indian Penal Code. Learned advocate for the petitioner
submits that the petitioner was arrested on 27.1.2011.

3. Considering
the facts and circumstances of the case, nature of offence and
sentence, this petition is allowed and the petitioner is ordered to
be released on bail in connection with Crime Register No. I-99 of
2010 registered at Dediyapada Police Station, District Narmada for
the offences alleged against him in this petition on his executing
personal bond of Rs. 10,000/- (Rupees ten thousand only) with one
solvent surety of like amount to the satisfaction of the lower Court
and subject to the conditions that he shall-

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

b) maintain
law and order;

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

d) furnish
the present and permanent address of 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;

e) mark
presence before the concerned Police Station fortnightly;

f) not
leave the limit of State of Gujarat without prior permission of the
Court; and

g) surrender
passport, if any, within a week to the lower Court.

4. If
breach of any the above conditions is committed, the Sessions Judge
concerned will be free to issue warrant or 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 is permitted.

(
M.D.Shah, J )

srilatha

   

Top