Gujarat High Court High Court

Rakesh vs State on 16 October, 2008

Gujarat High Court
Rakesh vs State on 16 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13069/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13069 of 2008
 

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

RAKESH
BHIKHABHAI RAWAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR CHETAN B RAVAL
for Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

1. Rule.

Mr.S.P.Hasurkar, learned A.P.P. waives service on behalf of the
respondent-State.

2. The
applicant, who has been arrested in connection with C.R.No.I-357/2008
registered with Navrangpura Police Station for the offences
punishable under Sections 408 of IPC has preferred this application
seeking his release on bail.

3. The
applicant is arrested on 9.7.2008. Chargesheet is filed. Taking into
consideration the gravity of offence and sentence, the application
deserves to be allowed.

4. Accordingly,
the application is allowed. The applicant is ordered to be released
on bail in connection with C.R.No.I-357/2008 registered with
Navrangpura Police Station, for the offences alleged against him in
this application on his executing a personal bond of
Rs.10,000/-(Rupees Ten Thousand Only) with one surety of the like
amount to the satisfaction of the lower Court and subjection to the
condition that he shall:-

(a) not take undue advantage of his liberty or misuse his liberty;

(b) not to act in a manner injurious to the interest of the
prosecution;

(c) maintain law and order;

(d) mark his presence before concerned Police Station on the 1st
of every English Calender month between 9:00 a.m and 2:00 p.m.

(e) not leave the State of Gujarat without the prior
permission of Sessions Judge concerned.

(f) furnish the 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
his residence without prior permission of this Court;

(g) surrender his passport, if any, to the lower Court within a
week;

5. If breach of any of the above condition is committed, the Sessions
Judge concerned will be free to issue warrant or take appropriate
action in the matter.

6. Bail before the lower Court having jurisdiction to try the case.

7. Rule is made absolute. Direct service is permitted.

(M.D.Shah, J.)

sudhir

   

Top