Gujarat High Court High Court

Prakashbhai vs State on 15 October, 2010

Gujarat High Court
Prakashbhai vs State on 15 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11582/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11582 of
2010 
=========================================================

 

PRAKASHBHAI
JETHABHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
APURVA A DAVE for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 15/10/2010 

 

ORAL
ORDER

1. The
learned Counsel for the petitioner submitted that the petitioner has
no criminal antecedents. He has been in jail for about one year.
The investigation is over and the Charge-sheet is also filed.
Therefore, there is no possibility of tampering with evidence. He,
further, pointed out that other co-accused have been enlarged on
bail. He referred to the bail order of one of the co-accused,
produced on record.

2. Considering
the above prima facie
aspects of the matter and considering
that the trial is unlikely to complete shortly and since
charge-sheet is also filed,
I find this is a fit case for granting bail. Under the circumstances,
the applicant is ordered to be released on bail in connection with
I-C.R. NO. 911 of 2009,
registered with SATELLITE
POLICE STATION,
AHMEDABAD(RURAL),
on his furnishing bond of Rs. 20,000/-(Rupees
Twenty 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 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

(8). NOT ENTER
within the limits of SATELLITE POLICE STATION,
AHMEDABAD (RURAL), till the commencement of the TRIAL.

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. Application is disposed of accordingly. Direct
service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top