Gujarat High Court High Court

Thakor vs State on 18 November, 2011

Gujarat High Court
Thakor vs State on 18 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15113/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15113 of 2011
 

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


 

THAKOR
SHANKERJI RAMAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR TEJAS P SATTA for
Applicant(s) : 1, 
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/11/2011 

 

 
 
ORAL
ORDER

1. This
successive application is filed under Section 439 of the Code of
Criminal Procedure in connection with first information report
registered at CR No.I-247 of 2010 with Mehsana Taluka Police
Station, for the offences punishable under Sections 498 (A), (B), (C)
and 114 of the Indian Penal Code.

2. Learned
counsel appearing for the applicant submits that now charge-sheet is
filed and even after withdrawal of application earlier, the trial
Court has enlarged co-accused having substantially similar role and
considering the statements annexed with this application, by imposing
suitable conditions, this application for bail may kindly be
considered.

3. Heard
learned APP for the respondent – State who opposed grant of
bail looking to the nature and gravity of offence.

4. Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the above facts, nature of
allegations, role attributed to the accused and punishment prescribed
for the alleged offences, I am inclined to enlarge the applicant on
bail.

5. Learned
counsel for the parties do not press for further reasoned order.

6. In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with first information report registered at CR No.I-247 of 2010 with
Mehsana Taluka Police Station, on executing a bond of Rs.50,000/-
(Rupees Fifty 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 liberty or misuse liberty;

(b) not
act in a manner injurious to the interest of the prosecution;

(c) surrender
passport, if any, to the lower court within a week;

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

(e) mark
presence at the concerned police station on the first Sunday of every
month between 10.00 a.m. and 3.00 p.m. for three months only;

(f) furnish
the present address of residence to the I.O. and also to the Court
at the time of execution of the bond and shall not change the
residence without prior permission of this Court;

7. The
Authorities will release the applicant only if not required in
connection with any other offence for the time being.

8. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or take appropriate
action in the matter.

9. Bail
bond to be executed before the lower court having jurisdiction to try
the case.

10. 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.

11. Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(ANANT
S. DAVE, J.)

//smita//

   

Top