Gujarat High Court High Court

Shaileshbhai vs State on 3 March, 2010

Gujarat High Court
Shaileshbhai vs State on 3 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1681/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1681 of 2010
 

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

 

SHAILESHBHAI
BAVANJIBHAI JHALAVADIA PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MC BAROT for
Applicant(s) : 1,MR TEJAS M BAROT for Applicant(s) : 1, 
MS TK
PATEL, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 03/03/2010 

 

ORAL
ORDER

This
is an application under Sec.439 of the Code of Criminal Procedure,
1973 by the applicant who came to be arrested in connection with I
CR No. 102 of 2009 registered with Vejalpur police station for the
offence punishable under Sections 394, 397 and 120B of Indian Penal
Code as well as Section 25[A][A] of the Arms Act.

Learned
advocate Mr. M.C. Barot for the applicant submitted that the
applicant is an innocent person and he has been falsely implicated in
the alleged commission of offence. Considering the fact that no overt
act is committed by the applicant, he deserves to be enlarged on
bail.

Learned
APP Ms. T.K. Patel, representing the opponent-State, while opposing
the bail application, submitted that the applicant is involved in the
commission of offence punishable under Sections 394, 397 and 120B of
Indian Penal Code as well as Section 25[A][A] of the Arms Act.
Considering the role played by the applicant and the manner in which
the offence is committed, no discretionary relief be granted and the
application be dismissed.

I
have heard the learned advocates of both the sides at length and in
great detail. Having considered the rival submissions and on perusal
of the averments made in the application, role attributed to the
applicant which is reflected in the FIR, provisions of sections 394,
397 and 120B of Indian Penal Code as well as Section 25[A][A] of the
Arms Act and quantum of punishment etc., I am of the view that the
applicant is not the main culprit and no overt act is said to be
committed by him and therefore, he deserves to be enlarged on bail
without discussing the evidence in detail.

For the
foregoing reasons, the application is allowed and the applicant is
ordered to be enlarged on bail in connection with I CR No. 102 of
2009 registered with Vejalpur 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 1st and
15th day 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.]

pirzada/-

   

Top