Gujarat High Court High Court

Sharadbhai vs State on 11 November, 2008

Gujarat High Court
Sharadbhai vs State on 11 November, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13560/2008	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13560 of 2008
 

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

 

SHARADBHAI
NAVINCHANDRA VAIDYA & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Applicant(s) : 1
- 6. 
MR SP HASURKAR, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

Heard
learned Sr.Counsel Mr.P.M.Thakkar for the applicants-orig.accused and
learned APP Mr.Hasurkar for respondent State.

2. Rule.

Mr.Hasurkar, learned APP waives service of rule on behalf of the
respondent State.

3. The
present application has been preferred by the applicants under
Section 438 of the Cr.PC, apprehending their arrest in connection
with the offence being CR No.I-319 of 2008 registered with
Malaviyanagar Police Station for the offences punishable under
Sections 395, 323, 342 and 506(2) of IPC.

4. This
Court has gone through the complaint as well as the order passed by
the trial Court. Though the complainant is serving in the Court, the
complaint has been lodged after two days of the incident. Taking
into consideration the manner in which the incident has occurred,
this application deserves to be allowed and it is hereby allowed.
The applicants are ordered to be released on bail in the event of
their arrest in connection with the offences alleged against them, on
their executing a personal bond each in sum of Rs.5,000/- (Rupees
Five thousand only) with a surety of like amount each before the
concerned Police Officer subject to the conditions that they shall,

(a) co-operate
with the investigation and make himself available for interrogation
whenever and wherever required;

(b) shall
remain present at the concerned Police Station on 18.11.2008 between
9.00 a.m. to 3.00 p.m.

(c) shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat, or promise to any person
acquainted with the facts of the case so as to dissuade them from
disclosing such facts to the Court or to any police officer;

(d) at
the time of execution of bond, furnish their residential address to
the investigating officer and the Court concerned and shall not
change the residence till the final disposal of the case or till
further orders;

(e) not
leave India without the permission of the Court and, if holding
passports, he shall surrender the same before the trial Court within
a week;

(f) not
obstruct or hamper the police investigation and not play mischief
with the evidence collected or yet to be collected by the police;

5. It
would be open to the Investigating Officer to file an application for
remand if he considers it proper and just; and the competent Court
would decide the same on merits;

6. This
order will hold good, if the applicants are released at any time
within 90 days from today. The order for release on bail will remain
operative only for a period of ten days from the date of their
arrest. Thereafter, it will be open to the applicants to make a fresh
application for being enlarged on bail in usual course, which, when
it comes up before the competent Court, will be decided in accordance
with law, having regard to all the attending circumstances and the
materials available at the relevant time, without being influenced by
the fact that anticipatory bail was granted.

7. Rule
is made absolute. Direct Service is permitted.

(M.D.Shah,
J.)

Sreeram.

   

Top