Gujarat High Court Case Information System
Print
CR.MA/2894/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2894 of 2010
=========================================================
SONAJI
VANAJI THAKOR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Applicant(s) : 1 - 3.
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/04/2010
ORAL
ORDER
1. This is an
application preferred under Section 439 of the Code of Criminal
Procedure by the applicants who came to be arrested in connection
with CR No. I-004 of 2010 registered at Jadar Police Station for the
offence punishable under Sections 498(a), 306 and 114 of the IPC.
2. I have heard the
learned counsel for the parties at length and in great detail. I have
considered the role attributed to the applicants as reflected in the
FIR as well as the police papers. The applicants are not the main
culprit. They used to instigate the main culprit in the alleged
commission of offence. Save and except the aforesaid role, no other
overt act is committed by the applicants. In view of the above, they
deserve to be enlarged on bail.
3. In the facts and
circumstances of the case, the application is allowed and the
applicants are ordered to be enlarged on bail in connection with CR
No. I-004 of 2010 registered at Jadar Police Station on executing a
bond of Rs.10,000/- each [Rupees ten thousand only] with one surety
each of the like amount to the satisfaction of the Trial Court and
subject to the conditions that they shall:
[a] not take undue
advantage of their liberty or abuse their liberty;
[b] not act in a manner
injurious to the interest of the prosecution;
[c] surrender their
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] applicant Nos.1 and
3 shall mark their presence at the concerned police station on any
day of every first week of English calendar month between 9.00 AM and
2.00 PM. till the trial is over;
[f] furnish the present
address of their residence to the I.O. and also to the Court at the
time of execution of the bond and shall not change their residence
without prior permission of this Court;
[g] maintain law and
order.
4. 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.
5. Bail bond to be
executed before the lower Court having jurisdiction to try the case.
6. 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 applicants on bail.
7. Rule is made absolute
to the aforesaid extent. Direct service is permitted.
[H.B.ANTANI,
J.]
mrpandya
Top