Gujarat High Court High Court

Ravi vs State on 17 February, 2010

Gujarat High Court
Ravi vs State on 17 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/732/2010	 3/ 3	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 732 of 2010
 

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

 

RAVI
MANSUKHBHAI BAGEDA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NISHITH P THAKKAR for
Applicant(s) : 1 - 2. 
MR. U.A.TRIVEDI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
					ORAL
ORDER

This
application is preferred under Section 439 of Criminal Procedure
Code, 1973, seeking regular bail by the applicants who came to be
arrested in connection with I-CR-No-160/2009 registered with Jetpur
City Police Station for the offence punishable under Sections 384,
392, 397 and 114 of Indian Penal Code.

Heard,
Mr. N.P.Thakkar, learned advocate for the applicants and Mr.
U.A.Trivedi, Learned Additional Public Prosecutor, representing the
respondent-State, at length and in great detail. Considering the
role attributed to the applicants, which is reflected in the FIR at
Annexure-A to the application, provisions of Sections 384,
392, 397 and 114 of Indian Penal Code, police papers, quantum
of punishment etc, I am of
the view that the applicants deserve to be enlarged on bail.

In
the facts and circumstances of the case, the application is allowed
and the applicants are ordered to be enlarged on bail in connection
with I-CR-No-160/2009 registered with Jetpur City Police Station, on
executing a bond of Rs.10,000/- (Rupees Ten Thousand Only) each with
one surety each of the like amount to the satisfaction of the Trial
Court and
subject to the conditions that they shall:

[a] not
take undue advantage of their liberty or abuse their liberty;

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

[c] surrender
their passport, if any, to the lower Court within a week;

[d] not
leave the State of Gujarat without the prior permission of the
Sessions Court concerned;

[e] mark
their presence at the concerned police station on any day of first
week of every English calendar month between 9.00 AM and 2.00 PM.
till the trial is over;

[f] furnish
the present address of their residence to the I.O. and also to the
Court at the time of execution of the bond and shall not change their
residence without prior permission of this Court;

[g] maintain
law and order.

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

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

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.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(H.B.ANTANI,J.)

Girish

   

Top