Gujarat High Court High Court

Rajeshkumar vs State on 21 October, 2011

Gujarat High Court
Rajeshkumar vs State on 21 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13208/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13208 of 2011
 

In


 

CRIMINAL
APPEAL No. 838 of 2011
 

 


 

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

RAJESHKUMAR
NANJIBHAI BHAGORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
MAULIK N SHAH for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/10/2011 

 

ORAL
ORDER

[1] Present
application has been filed by the applicant to release him on bail
who is convicted vide order dated 07.05.2011 passed by the learned
Sessions Judge, Himatnagar in Sessions Case No.41 of 2010 for the
offence under section 363, 366 and 376 of the Indian Penal Code.

[2] This
Court has gone through the judgment and order passed by the Trial
Court. When the incident took place, victim was major and aged about
more than 16 years. As per statement of victim, she was in love
affair with the applicant accused, she went with the accused and
stayed at different places with accused. Above aspect speaks volume
about the conduct of the victim.

[3] It
is not proper to discuss evidence in detail while deciding the bail
application.

[4] Applicant
accused is in jail since about two years and considering the conduct
and age of victim and the manner in which incident took place,
present application deserves to be allowed.

[5] In
view of above, application is allowed. Applicant – accused is
ordered to be released on bail on executing personal bond of
Rs.10,000/- (Rupees Ten Thousand only) with solvent surety of like
amount to the satisfaction of Trial Court on condition that the
applicant – accused shall : –

(a) not
leave India without prior permission of the Court.

(b) not
enter Village – Chatreshwari, Taluka – Modasa, District –
Sabarkantha for two years.

(c) provide
his residential address to the concerned police station as well as
this Court.

[6] Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

[M.D.Shah,
J.]

satish

   

Top