Gujarat High Court High Court

Swarupsinh vs State on 10 May, 2010

Gujarat High Court
Swarupsinh vs State on 10 May, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4870/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4870 of 2010
 

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


 

SWARUPSINH
RUMALBHAI RATHOD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIJAL P DESAI for
Applicant(s) : 1 - 2. 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/05/2010 

 

 
ORAL
ORDER

1. Rule.

Mr. Dabhi, learned APP waives service of notice of Rule for the
respondent State. With consent of the parties, the matter is
taken up for hearing today.

2. Heard
learned advocate for the applicants and learned Additional Public
Prosecutor for the State.

3. It
appears from the copy of the FIR annexed with the application that
no overt act is alleged against the applicants.

4. Considering
the above aspect, the application deserves to be allowed.

6. The
application is allowed and the applicants Swarupsinh Rumalbhai Rathod
and Ashokbhai Rumalbhai Rathod are ordered to be released on bail in
connection with Crime Register No.I 77 of 2010 of Godhra Taluka
Police Station on their executing a bond of Rs.5000/- (Rupees five
thousand only) each with one surety of the like amount to the
satisfaction of the lower 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] maintain
law and order;

[d] not
leave India without prior permission of the Sessions Judge concerned;

[e] furnish
the address of their residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

[f] surrender
their passports, if any, to the Lower Court, within a week.

7. 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.

8. Bail
before the Lower Court having jurisdiction to try the case.

9. Rule
is made absolute. Direct service is permitted.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top