Gujarat High Court Case Information System
Print
CR.MA/9161/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9161 of 2011
======================================
PARBHUBHAI
AJAMALBHAI CO. PATEL - Applicant
Versus
STATE
OF GUJARAT - Respondent
======================================
Appearance
:
MR
GIRISH D CHAVDA for Applicant.
MR KP RAVAL, APP for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2011
ORAL ORDER
Learned
counsel for the applicant submitted that while previously disposing
of the bail application of this applicant as not pressed, it was
provided in the order dated 27.01.2011 that trial be expedited. He
submitted that though the charge was framed on 18.12.2010, so far,
trial has not been completed. He submitted that majority of the
witnesses cited in the charge-sheet have already been examined, the
prosecution has given further list of witnesses which the Court
should summon for examination during trial. He pointed out that
said application is also granted. In short, he pointed out that the
trial is unlikely to be over shortly.
Learned
counsel further submitted that investigation is over and
charge-sheet is filed. The applicant is in jail since 17.08.2010.
He has no criminal antecedents.
Considering
the above aspects of the matter, the applicant is released on bail
in connection with C.R.No. M Case No.1 of 2009 registered with
Viramgam Rural Police Station on furnishing bond of Rs.20,000/-
(Rupees twenty thousand only) with one surety of the like amount to
the satisfaction of the lower Court and on 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 Viramgam Rural Police Station on every 1st
and 15th day of English Calender month between 11.00
a.m. And 2 p.m .
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. Direct service is permitted.
Sd/-
(Akil
Kureshi, J.)
Savariya
Top