Gujarat High Court High Court

Sakurbhai vs State on 22 April, 2010

Gujarat High Court
Sakurbhai vs State on 22 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3244/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3244 of 2010
 

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


 

SAKURBHAI
BADRUBHAI SANDHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
Appearance
: 
MR
AJAY L PANDAV for Applicant(s) : 1, 
MR DC SEJPAL ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/04/2010 

 

ORAL
ORDER

This
application is preferred under Section 439 of the Code of Criminal
Procedure for regular bail by the applicant, who has been arrested in
connection with CR No. I – 47 of 2009 registered with Vedavadar(Bhal)
Police Station for the offences punishable under Sections 395, 397,
341 and 120(B) of the Indian Penal code and Section 135 of the Bombay
Police Act.

I
have heard the learned advocate for the applicant and learned APP for
the respondent State at length and in great detail. Considering
the role attributed to the applicant as reflected in the FIR, police
papers, provisions of Sections 395, 397, 341 and 120(B) of the Indian
Penal code and Section 135 of the Bombay Police Act, quantum of
punishment etc., I am of the view that the applicant deserves to be
enlarged on bail. However, stringent terms and conditions are
required to be imposed while releasing the applicant on bail.

For
the foregoing reasons, the application is allowed and the applicant
is ordered to be enlarged on bail in connection with C.R. No. I – 47
of 2009 registered with Vedavadar (Bhal) Police Station, on executing
a bond of Rs.10,000/- [Rupees ten thousand only] with one surety of
the like amount to the satisfaction of the trial court and subject to
the conditions that he shall:

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

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

[c] surrender
his 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
his 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 his residence to the I.O. and also to the
Court at the time of execution of the bond and shall not change his
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 applicant on bail.

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

(H.B.ANTANI,
J.)

ynvyas

   

Top