Gujarat High Court Case Information System
Print
CR.MA/11961/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11961 of 2011
=============================================
RAJPUT
UMEDSINH TEJSINH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR CHETAN B RAVAL for
Applicant(s) : 1 - 3.
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/08/2011
ORAL
ORDER
Rule.
Learned APP waives service of Rule.
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-117 of 2011 with Bahucharaji police station for the offences
punishable under Sections 66(B), 65(A) (E), 116(B) and 81 of the
Bombay Prohibition Act.
Heard
learned counsel for the parties and perused the record.
In
the facts and circumstances of the case and considering the nature of
allegations, role attributed and punishment prescribed prima facie,
this Court is of the opinion that this is a fit case to exercise the
discretion to enlarge the applicants on bail.
Hence,
the application is allowed and the applicants are ordered to be
released on bail in connection with first information report
registered at C.R.No.I-117 of 2011 with Bahucharaji police station
on his executing a bond of Rs.5,000/- (Rupees five thousand only)
each with one surety of the like amount to the satisfaction of the
trial court and subject to the conditions that they shall
i. not
take undue advantage of his liberty or misuse their liberty;
not
act in a manner injuries to the interest of the prosecution;
surrender
their 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
their 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 their 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 applicants only if they are 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
applicants on bail. Rule is made absolute to the aforesaid extent.
D.S. Permitted.
(Anant
S. Dave, J.)
//SMITA//
Top