Gujarat High Court High Court

Tulsibhai vs State on 23 October, 2008

Gujarat High Court
Tulsibhai vs State on 23 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13477/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13477 of 2008
 

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

 

TULSIBHAI
JADHAVBHAI SOLANKI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUNESH C RUPERA for
Applicant(s) : 1
- 4. 
MR SP HASURKAR, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

					Date
: 23/10/2008 

 

ORAL
ORDER

Heard
learned advocate for the applicants and learned APP for the
respondent State.

2. Rule.

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

3. The
present applicants have been arrested in connection with the offence
being I-CR No.133 of 2008 for the offences registered with Gadhada
Police Station for the offences punishable under Sections 326, 324,
323, 506(2), 114 of IPC and Section 135 of the Bombay Police Act. The
applicants have been arrested on 15.9.2008. It is submitted that the
charge sheet is filed and the injured have been discharged from the
hospital.

4. I
have gone through the complaint and the injury certificate produced.
It appears that all the injured persons have been discharged from the
hospital. Taking into consideration the gravity of the offence, the
application deserves to be allowed and it is hereby allowed. The
applicants are ordered to be released on bail in connection with the
alleged offence registered against them on their executing a
personal bond in sum of Rs.5,000/- (Rupees Five thousand only) each
with surety of like amount each to the satisfaction of the lower
Court subject to the conditions that they shall,

(a) not
take undue advantage of their liberty or misuse their liberty;

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

(c) maintain
law and order;

(d) mark
their presence before the concerned Police Station 1st
day of every month between 9.00 a.m. 2.00 p.m.

(e) not
leave the State of Gujarat without the prior permission of this
Court.

(f) furnish
the 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 his residence
without prior permission of this Court;

(g) surrender
their passports, if any, to the lower Court within a week;

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

6. Bail
before the lower Court having jurisdiction to try the case.

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

(
M.D.Shah, J )

Sreeram.

   

Top