Gujarat High Court High Court

Ranjanben vs State on 5 April, 2011

Gujarat High Court
Ranjanben vs State on 5 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4102/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4102 of 2011
 

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

RANJANBEN
DHARSHIBHAI KOLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MS AMRITA AJMERA for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/04/2011 

 

ORAL
ORDER

Learned
advocate for the applicant submits that there are no specific
allegations against the applicant mother-in-law and considering the
above aspect and in absence of any other material, by imposing
suitable conditions the applicant may be enlarged on bail.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant is
ordered to be released on bail in connection with C.R. No.I-18 of
2011 with Muli Police Station, on her furnishing bond of Rs.
5000/-(Rupees 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 concerned Police Station on 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.

[ANANT
S. DAVE, J .]

//smita//

   

Top