Gujarat High Court High Court

Saiyed vs State on 25 January, 2011

Gujarat High Court
Saiyed vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/801/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 801 of 2011
 

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

SAIYED
TALATMEHMOOD @ TALADMEHMOOD YUSUFMIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR
MC BAROT for Applicant(s) : 1 - 2. 
MR DC SEJPAL, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. D.C.Sejpal waives service of rule on behalf of
respondent-State.

Counsel
for the applicants submitted that other co-accused have been granted
bail/anticipatory bail by the High Court. He drew my attention to the
allegations in the complaint in which it is stated that though the
applicants fired in the air, this firing did not result in any
injury. He submitted that injuries were received on part of the
complainant and others through stone pelting. Such injuries were also
superficial in nature. The applicants have no criminal antecedents.

Considering
the above prima facie aspects of the matter, the applicants are
ordered to be released on bail in connection with C.R. No. I-237/2010
registered with Vijapur Police Station on their furnishing bond of
Rs. 25000/-(Rupees Twenty Five Thousand) each with one surety of like
amount to the satisfaction of the lower Court and subject to
following conditions :

not
take undue advantage of their liberty or abuse their liberty;

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

maintain
law and order;

not
enter Vijapur area without leave of the trial Court except for
attending Court cases;

mark
their presence before Mansa Police Station, Taluka: Mansa,District:
Gandhinagar 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 their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
their 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. )

sudhir

   

Top