Gujarat High Court High Court

Prassankumar vs State on 26 August, 2011

Gujarat High Court
Prassankumar vs State on 26 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11434/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11434 of 2011
 

 
=========================================================

 

PRASSANKUMAR
BHOBHAN BORTHAKUR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Applicant(s) : 1, 
MS ML SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/08/2011 

 

 
ORAL
ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
C.R.No.I-33 of 2011 with Ankleshwar Rural Police Station,
District:Bharuch, for the offences punishable under Sections 409,
204, 114, 467, 120(B) of the Indian Penal Code, Sections 13(1)(c),

(d)(2) of the Prevention of Corruption Act, 1988 and Section-3(B) of
Prevention of Damage to Public Property Act.

Heard
learned counsel for the parties and perused the record.

Learned
counsel for the applicant submits that the ONGC initiated in-house
inquiry fixing liability of the officer, negligence is attributed to
one Shri Shahjahan. Besides the reference about demand draft and
numbers allegedly sent to the son of the applicant studying at VIT
are in dispute, the accused may be enlarged on bail imposing suitable
conditions, as other co-accused are enlarged on bail.

In
the facts and circumstances of the case and considering the nature of
allegations and role attributed to the applicant, without
discussing the evidence in detail, prima facie, this Court is of the
opinion that this is a fit case to exercise the discretion to enlarge
the applicant on bail.

Hence,
the application is allowed and the applicant is ordered to be
released on bail in connection with first information report
registered at C.R.No.I-33 of 2011 with Ankleshwar Rural ACB Police
Station, District:Bharuch, on his executing a bond of Rs.5,000/-
(Rupees 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;

i. not
take undue advantage of his liberty or misuse his liberty;

not
act in a manner injuries to the interest of the prosecution;

surrender
his passport, if any, to the lower court within a week;

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

mark
his presence at the concerned police station on the first Sunday of
every month between 10 a.m. and 3 p.m till commencement of the
trial.

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;

The
Authorities will release the applicant only if he is not required in
connection with any other offence for the time being. If breach of
any of the above conditions is committed, the Sessions Judge
concerned will be free to issue warrant or take appropriate action in
the matter. Bail bond to be executed before the lower court having
jurisdiction to try the case. 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. Rule is made absolute to the aforesaid extent.
D.S. Permitted.

(Anant
S. Dave, J.)

(ila)

   

Top