Gujarat High Court High Court

Usmankhan vs State on 14 October, 2010

Gujarat High Court
Usmankhan vs State on 14 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11616/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11616 of 2010
 

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


 

USMANKHAN
SARDARKHAN PATHAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
GAURANG R MANAV for Applicant(s) : 1 - 2. 
MR MG NANAVATI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 14/10/2010
 

ORAL
ORDER

The
present application has been filed by the applicants-accused under
Section 439 of Criminal Procedure Code for regular bail.

The
applicants-accused are charged with having committed offences
under Sections 66B, 65(A)(E), 116 and 81 of the Bombay Prohibition
Act , for which, FIR being Prohibition C.R.No.81/2010 has been
lodged at Sector-21 Police Station, Gandhinagar.

Learned
counsel, Mr.Manav for the applicants submitted that the applicant
no.1 is the driver and cleaner and the applicant no.2 is the
passenger and, therefore, considering the nature of offence, the
present application may be allowed.

Learned
A.P.P., Mr.Nanavati resisted the present application. He further
submitted that the applicant no.1 is the driver and the applicant
no.2 is the passenger.

Having
heard learned counsel appearing for the applicant-accused and
learned A.P.P. for the State and considering the nature of offence
and the role attributed, the present application deserves to be
allowed.

Accordingly,
present application stands allowed. The applicants are ordered to be
released on regular bail in connection with Prohibition
C.R.No.81/2010 registered with Sector-21 Police Station, Gandhinagar
on their executing a bond of Rs.5,000/- (Rupees Five Thousand Only)
each with one solvent 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
to try to tamper or pressurize the prosecution witnesses or
complainant in any manner.

(c) not
act in any manner injurious to the interest of the prosecution.

(d) maintain
law and order and should cooperate the investigating officers.

(e) furnish
the address of their residence to the Investigating Officer and also
to the Court at the time of execution of the bond and shall not
change their residence without prior permission of the Court.

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

(g) mark
their presence before concerned Police Station 1st day of
every calender month between 11:00 AM and 2:00 PM till filing of the
chargesheet.

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

Bail
before the lower Court having jurisdiction to try the case. It would
be open to the trial Court concerned to give time to furnish the
solvency certificate if prayed for.

Rule
is made absolute to the aforesaid extent. Direct service permitted.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top