Gujarat High Court High Court

Ranjanben vs State on 29 September, 2011

Gujarat High Court
Ranjanben vs State on 29 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1845/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1845 of 2011
 

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

RANJANBEN
SHIVABHAI GADHIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MRHARSHITSTOLIA for
Applicant(s) : 1 - 2.MRPARTHSTOLIA for Applicant(s) : 1 - 2. 
MR AJ
DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2011 

 

ORAL
ORDER

1. Rule.

Learned APP, waives service of notice of Rule for respondent –
State.

2. This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-94 of 2010 with Muli Police Station, District: Surendranagar,
for the offences punishable under Sections 363, 366, 376, 506(2) and
114 of the Indian Penal Code.

3. Learned
counsel appearing for the applicants submit that charge-sheet is
filed and role attributed to the applicants is of an accomplice and
considering the version of the prosecutrix along with other attending
circumstances, the applicants may be enlarged on bail.

4. Heard
learned APP for the respondent – State.

5. Having
heard learned counsel for the parties and perusing the record of the
case and considering all the above facts, I am inclined to enlarge
the applicants on bail.

6. In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be released on bail in connection
with first information report registered at CR No.I-94 of 2010 with
Muli Police Station, District: Surendranagar, on executing 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;

not
take undue advantage of liberty or misuse liberty;

not
act in a manner injurious 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 10.00 a.m. and 3.00 p.m. for three months
only;

furnish
the present address of residences 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;

7. The
Authorities will release the applicants only if they are not required
in connection with any other offence for the time being.

8. 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.

9. Bail
bond to be executed before the lower court having jurisdiction to try
the case.

10. 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.

11. Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top