Gujarat High Court Case Information System
Print
CR.MA/115/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 115 of 2011
=========================================================
RABARI
SHAKTI @ MANHAR MERUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
RAXIT J DHOLAKIA for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2011
ORAL
ORDER
Rule.
Learned APP, Mr.K.P.Raval, waives service of rule on behalf of
respondent-State.
Counsel
for the petitioner submitted that petitioner has no criminal
antecedents. He undertakes to cooperate with the investigation. In
addition to above submissions, I have also perused the nature of
allegations contained in the complaint at Annexure-A vide C.R.No.I-67
of 2010 registered before the Dhangadhara City Police Station.
Under
the circumstances, by allowing this application, it is ordered that
in the event of arrest of the applicant in connection with C.R.
No.I-67 of 2010, he shall be released on bail upon his furnishing a
bond of Rs. 20,000/-(Rupees Twenty Thousand) with one surety of like
amount to the satisfaction of the lower Court and subject to the
following conditions :
[A] shall
cooperate with the investigation and make himself available for
interrogation whenever required.
[B] shall
remain present at concerned Police Station on 17.1.2011 between 11:00
am to 2:00 pm:
[C] shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them from disclosing such facts to the Court or to any
Police Officer;
[D] at
the time of execution of bond, furnish the address to the
Investigating Officer and the Court concerned and shall not change
the residence till the final disposal of the case or till further
orders;
[E]
will not leave India without the permission of the Court and, if is
holding a Passport, shall surrender the same before the trial Court
immediately
[F] It
would be open to the Investigating Officer to file an application for
remand, if he considers it just and proper and the concerned
Magistrate would decide it on merits.
[G] This
order will be operative if the applicant is arrested at any time
within a period of 90 days from today .
[H] Within
a period of ten days from the date of arrest, the applicant shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.
Rule
made absolute. Application is disposed of accordingly.
Direct
service is permitted.
(AKIL
KURESHI, J.)
(ashish)
Top