Gujarat High Court High Court

Natubhai vs The on 29 October, 2010

Gujarat High Court
Natubhai vs The on 29 October, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/775/2007	 3/ 3	ORDER 
 
 

	

 

 


 

 


 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 775 of 2007
 

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

 

NATUBHAI
BAKORBHAI CHUNARA VAGHRI - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AKHTAR N MALEK for
the Applicant. 
Ms. Mita Panchal, Addl. PUBLIC PROSECUTOR for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 05/03/2007 

 

 
 
				ORAL
ORDER

Rule.

Learned Additional Public Prosecutor Ms. Mita Panchal waives service
of notice of Rule on behalf of the respondent State. The present
application has been preferred for regular bail under section 439 of
the Code of Criminal Procedure in connection with the offence
registered as Cr. No. I-58 of 2006 with Khambhat city police station
for the offences punishable under sections 465, 467, 468, 471, 420
and 120-B of the Indian Penal Code.

2. Having
heard the learned advocates for both the sides and looking to the
facts and circumstances, statements of witnesses, gravity of the
offence, quantum of punishment, the manner in which the applicant is
involved in the offence, as per the allegations of the prosecution,
coupled with the fact that now investigation is over and charge-sheet
is already filed, and there is no antecedent of the present
applicant, this application is allowed. The applicant is ordered to
be released on bail in connection with Crime Register No.I-58 of 2005
of Khambhat city Police station on his executing a bond of Rs.
5000/- (Rs. Five thousand) with one surety of the like amount to the
satisfaction of the lower 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;

©
maintain law and order;

(d)
mark his presence before Khambhat city police station on every
first day of English calendar month between 9.00 a.m. to 2.00 p.m.;

(e)
not leave the state of Gujarat without the prior permission of the
Sessions Court concerned;

(f)
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;

(g)
surrender his passport, if any, to the lower court within a week.

3. In
case of breach of any of the above conditions, the Sessions Judge
concerned will be free to issue warrant or to take appropriate action
in the matter.

4. Bail
bond before the lower court having jurisdiction to try the case.

5. Rule
is made absolute. Direct service permitted.

(D.N.Patel,J)

***darji

   

Top