Gujarat High Court Case Information System
Print
CR.MA/8100/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8100 of 2010
=========================================================
NAGJIBHAI
PUNJAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG D TRIVEDI for
Applicant(s) : 1,
MR HL JANI ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/07/2010
ORAL
ORDER
RULE.
Learned Additional Public Prosecutor Mr.H.L.Janin waives service of
Rule on behalf of the State.
Learned
counsel for the petitioner submitted that the entire amount of the
disputed electricity bill has already been paid up and the petitioner
has applied for compounding of offence. His request is already
forwarded to the concerned police station by the electricity company.
Under the circumstances, the petitioner is ordered to released on
bail from custody in connection with the complaint Annexure-A being
CR No. II 1413 of 2010 registered with Sabarmati
GUVNL (GEB) Police Station, Ahmedabad District for the offence
punishable under Section 135(1)(e) of the Indian Electricity Act,
2003 on executing a bond of Rs.5,000/- [Rupees Five thousand only]
with one 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
act in a manner injurious to the interest of the prosecution;
[c] surrender
his passport, if any, to the lower Court within a week;
[d] not
leave the State of Gujarat without the prior permission of the
Sessions court concerned;
[e] mark
his presence at the concerned Police Station on any day of every
first week of English calendar month between 9.00 AM and 2.00 PM.
till the trial is over;
[f] furnish
the present 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 his
residence without prior permission of this Court;
[g] maintain
law and order.
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.
Bail
bond to be executed before the lower Court having jurisdiction to try
the case.
Rule
is made absolute to the aforesaid extent.
Direct
Service is permitted.
(
AKIL KURESHI, J. )
kailash
Top