Gujarat High Court High Court

Santosh vs State on 29 August, 2011

Gujarat High Court
Santosh vs State on 29 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11271/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11271 of 2011
 

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


 

SANTOSH
SANTRAMBHAI MAHADIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
M/S
S G ASSOCIATES for
Applicant(s) : 1, 
Ms M L SHAH, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 29/08/2011 

 

 
ORAL
ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No. 110 of 2011 with Makarpura Police Station, Dist.
Vadodara, for the offences punishable under Sections 306 and 114 of
the Indian Penal Code.

Learned
Counsel appearing for the applicant submitted that charge-sheet is
filed and marriage life of the applicant with the victim is about
thirteen years and considering allegations in the complaint as above
alongwith conduct of the applicant and medical treatment for curing
infertility, applicant as well as the victim both had undergone the
treatment and hence, the applicant may be enlarged on bail.

Heard
learned APP Mrs. Manisha L. Shah for the respondent-State.

Having
heard learned Counsels for the parties and perusing the record of
the case and taking into consideration the facts of the case, nature
of allegations, role attributed to the applicant, by imposing
suitable conditions, I deem it just and proper to enlarge the
applicant on bail.

Learned
Counsels for the parties do not press for further reasoned order.

In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with First Information Report registered as I-C.R. No. 110 of 2011
with Makarpura Police Station, Dist. Vadodara on executing a bond of
Rs.5,000/- (Rupees Five 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 liberty
or misuse 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 prior permission of the Sessions Judge concerned;

e) mark presence at the concerned
Police Station on the first Sunday of every month between 10.00 a.m.
and 3.00 p.m. for three months only;

f) furnish the present address of his
residence to the Investigating Officer and also to the Court at the
time of execution of the bond and shall not change the residence
without prior permission of this Court;

The
authorities will release the applicant only if not required in
connection with any other offence for the time being.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or 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
made absolute. Direct Service is permitted.

(Anant
S. Dave, J.)

Jyoti

   

Top