Gujarat High Court Case Information System
Print
CR.MA/4553/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4553 of 2011
=============================================
THAKORE
CHANDUJI OOKHAJI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR PRATIK B BAROT for
Applicant(s) : 1 - 3.
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/04/2011
ORAL
ORDER
Learned
advocate for the applicants submit that the deceased had married life
of about 24 years and a solitary incident is alleged to have taken
place of demanding Rs. 1 lakh for meeting with the expenses of
daughter of applicant No.1 and sisters of applicant Nos. 2 and 3.
Therefore, it is submitted that the harassment alleged cannot be
branded to be persistent or continuous and applicants No.2 and 3 are
staying separately having thereon family, by imposing suitable
conditions the applicants may be enlarged on bail.
Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicants are
ordered to be released on bail in connection with C.R. No.I-45 of
2011 with Unjha Police Station, Mehsana, on their furnishing bond of
Rs. 5000/-(Rupees Five Thousand) each with one surety of like amount
to the satisfaction of the lower Court and subject to following
conditions :
not
take undue advantage of their liberty or abuse their liberty;
not
act in a manner injurious to the interest of the prosecution;
maintain
law and order;
mark
their presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
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;
surrender
their 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. Application is disposed of accordingly.
Direct
service is permitted.
[ANANT
S. DAVE, J .]
//smita//
Top