Gujarat High Court High Court

Roopalben vs State on 17 August, 2010

Gujarat High Court
Roopalben vs State on 17 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9477/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9477 of 2010
 

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

 

ROOPALBEN
RAJVEER DEVIPUJAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KJ BRAHMBHATT for
Applicant(s) : 1,MSVARSHABRAHMBHATT for Applicant(s) : 1, 
MR UA
TRIVEDI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 17/08/2010 

 

ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent
State. The present application is filed by the applicant under
Section 439 of the Code of Criminal Procedure, 1973, for enlarging
him on regular bail in connection with the offence being CR No. I
44 of 2010 registered with Vanthali Police Station, Dist. Junagadh,
for the offences u/s. 318, 302, 327 of I.P. Code.

Heard
learned Advocate for the applicants and learned A.P.P. for the
respondent – State. I have also perused the papers produced before
me. Learned APP has vehemently opposed this application. However,
both the parties do not press for any reasoned order.

Having
heard the learned Counsel for both the sides, and looking to the
facts and circumstances of the case and perusing the papers produced
before me, I am inclined to grant bail to the applicant.

Considering
the above, this Application is allowed. The applicant is ordered to
be released on bail in connection with CR No. I 44 of 2010
registered with Vanthali Police Station, Dist. Junagadh, for the
offences alleged against him in this application on executing a Bond
of Rs.10,000/- (Rupees ten thousand only) with one solvent surety of
the like amount to the satisfaction of the trial Court and subject
to the conditions that she shall –

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

b) not
to try to tamper or pressurize the prosecution witnesses or
complainant in any manner;

c) maintain
law and order and shall cooperate the Investigating Officers;

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

e) not
leave the country without the prior permission of the concerned
Sessions Judge.

g) surrender
her passport, if any, to the lower Court within a week.

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

Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

Rule
is made absolute. Direct service is permitted.

(Z.K.SAIYED,J.)

sas

   

Top