Gujarat High Court Case Information System
Print
CR.MA/3132/2010 1/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3132 of 2010
=========================================================
NASIRKHAN
HASIMKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
IMRAN H PATHAN for
Applicant(s) : 1,
MR DEVANG VYAS, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/04/2010
ORAL ORDER
This
is an application under Sec.439 of the Code of Criminal Procedure,
1973, by the applicant who came to be arrested in connection with CR
No. I-126 of 2009 registered with Kanabha police station for the
offence punishable under Sections 379, 411 and 114 of Indian Penal
Code, sections 15[2] of the Petroleum and Mineral Pipe Line Act, 1962
and under sections 3 and 7 of the Essential Commodities Act, 1955.
Mr.
Imran Pathan, learned advocate for the applicant submitted that the
applicant is an innocent person and false case is foisted on him.
Considering the role attributed to the applicant as reflected in the
FIR and the fact that other accused have been enlarged on bail by
this Court vide order dated 21.12.2009 passed in Criminal Misc.
Application No. 13808 of 2009 and order dated 15.2.2010 passed in
Criminal Misc. Application No. 1228 of 2010, the applicant deserves
to be enlarged on bail even on the ground of parity.
Learned
APP Mr. Devang Vyas, representing the opponent State, resisted the
bail application and submitted that the applicant is involved in the
offence punishable under 379, 411 and 114 of Indian Penal Code,
sections 15[2] of the Petroleum and Mineral Pipe Line Act, 1962 and
under sections 3 and 7 of the Essential Commodities Act, 1955.
Considering the role attributed to the applicant which is reflected
in the FIR at Annexure:A to the application and the nature of offence
in which the the applicant is invovled along with other accused, no
discretionary relief deserves to be granted to the applicant and the
application may be dismissed.
I
have heard the learned advocates of both the sides at length and in
great detail. On perusal of the averments made in the application,
role attributed to the applicant which is reflected in the FIR at
Annexure:A to the application, provisions of 379, 411 and 114 of
Indian Penal Code, sections 15[2] of the Petroleum and Mineral Pipe
Line Act, 1962 and under sections 3 and 7 of the Essential
Commodities Act, 1955, police papers, order dated 21.12.2009 passed
by this Court in Criminal Misc. Application No. 13808 of 2009 and the
order dated 15.2.2010 passed in Criminal Misc. Application No. 1228
of 2010, quantum of punishment, criminal antecedents etc., I am of
the view that the applicant deserves to be enlarged on bail without
recording the evidence in detail.
In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be enlarged on bail in connection
with CR No. I-126 of 2009 registered with Kanabha Police Station on
executing a bond of Rs.10,000/- [Rupees ten 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 first week
of every 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.
At the
trial, the Trial Court shall not be influenced by the observations of
preliminary nature, qua the evidence at this stage, made by this
Court while enlarging the applicant on bail.
Rule is
made absolute to the aforesaid extent.
Direct
Service is permitted.
(H.B.ANTANI,
J.)
pirzada/-
Top