Gujarat High Court Case Information System
Print
CR.MA/1223/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1223 of
2011
=========================================================
PRAHLADBHAI
PUNABHAI JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Applicant(s) : 1, MR DC SJEPAL, ASST.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/02/2011
ORAL
ORDER
1. Learned
Counsel for the petitioner submitted that the petitioner has no
criminal antecedents. Petitioner is a young boy, aged about 21 years
and the daughter of the complainant is aged about 20 years.
2. In
addition to the above, I have also perused the statement of the girl
recorded by the police. Considering
the above, prima facie,
aspects of the matter, in the facts and circumstances of the case,
the petitioner is ordered to be released on bail in connection with
C.R. NO. I-166/2010,
registered with RADHANPUR
POLICE STATION,
District : Patan, for the offences punishable under Sections-366 and
114, on his furnishing bond of Rs. 10,000/-(Rupees Ten Thousand),
with one surety of the like amount to the satisfaction of the lower
Court and subject to the conditions that, he shall:
(1). not take undue
advantage of his liberty or abuse his liberty;
(2). not act in a
manner injurious to the interest of the prosecution;
(3). maintain law and
order;
(4). mark his presence
before the concerned Police Station on every 1st and 15th
day of English Calendar month between 11:00 a.m. to 2:00 p.m.;
(5). not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;
(6). 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;
(7). surrender his
passport, if any, to the Lower Court immediately.
3. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.
4. Bail
before the Lower Court having jurisdiction to try the case.
5. Rule
is made absolute. Direct service is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top