Gujarat High Court High Court

Rambai vs State on 15 February, 2011

Gujarat High Court
Rambai vs State on 15 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1462/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1462 of 2011
 

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

RAMBAI
@ RAMILA KALYANJI BHIMJI SIYANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

================================================= 
Appearance
: 
MR
VH KANARA for Applicant(s) : 1, 
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/02/2011 

 

ORAL
ORDER

Counsel
for the applicant submitted that applicant has no criminal
antecedents. Other co-accused have been granted anticipatory bail.
The applicant is a lady.

Considering
the above prima facie aspects of the matter as also looking to the
nature of allegations in the complaint, the applicant is ordered to
be released on bail in connection with FIR bearing C.R. No.
I-298/2010 registered with Bhuj Taluka police station on her
furnishing bond of Rs. 25,000/-(Rupees Twenty Five Thousand) with one
surety of like amount to the satisfaction of the lower Court and
subject to following conditions :

not
take undue advantage of her liberty or abuse her liberty;

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

maintain
law and order;

mark
her presence before the Bhuj Taluka police station every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:

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

furnish
the address of her residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
her passport, if any, to the Lower Court immediately.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi, J. )

sudhir

   

Top