Gujarat High Court High Court

Narendra vs State on 27 January, 2011

Gujarat High Court
Narendra vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/496/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 496 of 2011
 

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

 

NARENDRA
UDESINGH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Shah waives service of rule for respondent State.

Counsel
for the applicant submitted that applicant is not named in the FIR.
There is no recovery or discover from the applicant. Applicant has no
criminal antecedents. He pointed out that co-accused have been
released on bail.

Considering
the above aspects of the matter, the applicant is ordered to be
released on bail in connection with C.R. No. I-10/2010 registered
before the Viramgam Rural police station on his furnishing bond of
Rs. 10,000/-(Rupees Ten Thousand) with one surety of like amount to
the satisfaction of the lower Court and subject to following
conditions that he shall:

not
take undue advantage of his liberty or abuse his liberty;

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

maintain
law and order;

mark
his presence before the Viramgam Rural Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

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;

surrender
his passport, if any, to the Lower Court immediately.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top