Gujarat High Court High Court

Urmilaben vs State on 26 June, 2008

Gujarat High Court
Urmilaben vs State on 26 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8099/2008	 3/ 3	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 8099 of 2008
 

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

URMILABEN
SATYA NARAYAN MISHRA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================== 
Appearance
: 
MR SHAKEEL A QURESHI for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
 
ORAL
ORDER

Rule.

Mr. R.C. Kodekar, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent State.

2. This
application has been preferred for regular bail under Section 439 of
the Code of Criminal Procedure, 1973, in connection with the offence
registered with Katargam Police Station, Surat bearing C.R. No. I –
165 of 2007 for the offences punishable under Sections 306, 498-A,
201 and 114 of the Indian Penal Code.

3. Having
heard the learned counsel for both the sides and looking to the facts
and circumstances of the case, this application is allowed. The
applicant-original accused is ordered to be released on bail in
connection with the offence registered with Katargam Police Station,
Surat being C.R. No. I – 165 of 2007 on her executing a bond of Rs.
5,000/- (Rupees five thousand only) with one surety of like amount to
the satisfaction of the lower Court and subject to the conditions
that she shall

(a) not
take undue advantage of her liberty or abuse her liberty;

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

(c
) maintain law and order;

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

(e) furnish
the address of her residence at the time of execution of the bond and
shall not change the residence without prior permission of this
Court;

(f) surrender
her passport, if any, to the lower Court within a week.

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
before the lower Court having jurisdiction to try the case.

Rule
is made absolute accordingly. Direct service is permitted.

(
BHAGWATI PRASAD, J. )

hki

   

Top