Gujarat High Court Case Information System
Print
CR.MA/14195/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14195 of 2009
=========================================================
PRAMODBHAI
DALJIBHAI RABARI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
MR RC KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/01/2010
ORAL
ORDER
Learned
advocate for the applicants submitted that the applicants have no
criminal history, that the charge-sheet has been filed. He further
submitted that there were cross complaints and the applicants have
also received injuries. He pointed out that other co-accused have
been released on bail.
In
addition to the above prima facie aspects of the matter, I have also
considered the allegations made against the applicants as per
charge-sheet. It prima facie appears that applicants have not caused
injuries.
Considering
the above aspects of the matter, the applicants are ordered to be
released on bail in connection with C.R. No. I-104/2009 on their
furnishing bond of Rs. 10,000/-(Rupees Ten Thousand) each with one
surety of like amount to the satisfaction of the lower Court and
subject to following conditions that they shall:
not
take undue advantage of their liberty or abuse their liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
their presence before the Vaghdod Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
furnish
the address of their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
their 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. Application is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top