Gujarat High Court Case Information System
Print
CR.MA/9115/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9115 of 2008
======================================================
NATWARSINH
CHATURSINH GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================================
Appearance
: MR PREMAL R JOSHI for
Applicant(s) : 1,
MS ARCHNA RAVAL, APP, for Respondent(s) :
1,
======================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2008
ORAL
ORDER
Rule.
Ms. Archana Raval, learned. APP waives service of rule on behalf of
respondent- State.
Heard
the learned advocate for the applicant and learned APP for the
respondent ? State.
This
application is filed by the applicant under sec. 439 of Cr.P.C. for
releasing him on regular bail in connection with the offence
registered vide CR No. I-92 of 2008 at Mehmadabad Police Station,
for the offence punishable under sec. 306, 498-A and 114 of IPC.
The
learned advocate for the applicant has submitted that the applicant
is innocent and he is falsely involved in this case. He read papers
as well as the order passed by the trial court and prayed to release
the applicants on regular bail.
As
against this, learned APP Ms Archana Raval, has strongly opposed
this application.
I
have gone through the order passed by the trial court as well as the
papers produced on the record of the case. Looking to the
allegations levelled against the applicant, I am inclined to release
applicant on regular bail.
Learned
advocates for the parties do not press for reasoned order.
Considering
the facts and circumstances of the case, the present application is
allowed. The applicant ? Natwarsinh Chatursinh Gohil is ordered to
be released on regular bail in connection with CR No. I-92/2008
registered with Mehmadabad Police Station, Dist. Kheda, on his
executing personal bond in the sum of Rs. 5000/- (Rs. 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) 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 the
residence without prior permission of this Court;
(f) maintain
law and order;
9.
The authorities will release the applicant only if he is not
required in connection with any other offence for the time being.
10.
If breach of any 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.
11. Bail
bond to be executed before the lower Court having jurisdiction to try
the case.
12. 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.
13. Rule
is made absolute accordingly. Direct Service permitted.
[Z.K.
SAIYED, J.]
sas
Top