Gujarat High Court High Court

Shakur vs State on 27 January, 2011

Gujarat High Court
Shakur vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15474/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.15474 of 2010
 

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

 

SHAKUR
ALIAS SURESH MAVJIBHAI LADHIDARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 


=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR DC
SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 


Date :
27/01/2011 

 

ORAL
ORDER

Counsel
for the applicant submitted that the applicant is not alleged to
have been involved in printing of fake current notes. Applicant has
no other criminal antecedents. Investigation is over and
charge-sheet is filed. He further pointed out that the applicant is
not even named in the F.I.R., however, as per the prosecution, he
was stated to have been found with fake currency notes.

Considering
the above prima facie aspects as also considering the fact that one
co-accused with similar allegations has been released on bail by
this Court by order dated 12.01.2011 passed in Criminal Misc.
Application No.12925 of 2010, the applicant is ordered to be
released on bail in connection with FIR being C.R.No.I-13 of 2010
registered at DCB Police Station, Surat on his furnishing bond of
Rs.25,000/- (Rupees Twenty Five Thousand Only) with one surety of
the like amount to the satisfaction of the lower court and subject
to the following 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) maintain law and
order;

(d) not leave the State
of Gujarat without prior permission of the Sessions Judge concerned;

(e) furnish the address
of his residence at the time of execution of the bond and shall not
change the residence without prior permission of this Court;

(f) mark presence in the
concerned police station on every 1st and 15th
day of English Calendar month between 11:00 am to 2:00 pm;

(g) surrender his
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. Direct service is permitted.

Sd/-

[AKIL KURESHI, J]

***

Bhavesh*

   

Top