Gujarat High Court Case Information System
Print
CR.MA/1050/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1050 of 2011
=========================================================
RASHIDMIYA
AHEMADMIYA SHEKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NITIN M AMIN for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/02/2011
ORAL
ORDER
Rule.
Learned APP Mr. J.K. Shah waives service of rule for respondent
State.
Counsel
for the applicant submitted that investigation is over and
charge-sheet is filed. Applicant has no criminal antecedents.
In
addition to above, I have also perused the nature of allegations in
FIR as well as other documents on record. Bearing in mind the fact
that upon completion of investigation, tampering with evidence would
be ruled out, the applicant is ordered to be released on bail in
connection with C.R. No. I-104/2010 registered before Gandhinagar
police station on his furnishing bond of Rs. 10,000/-(Rupees Ten
Thousand) with one surety of like amount to the satisfaction of the
lower Court and subject to following conditions that he shall:
not
take undue advantage of his liberty or abuse his liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
his presence before the Gandhinagar 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 his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;
surrender
his 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.)
(raghu)
Top