Gujarat High Court High Court

Vikramsingh vs State on 6 April, 2011

Gujarat High Court
Vikramsingh vs State on 6 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2928/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2928 of 2011
 

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

 

VIKRAMSINGH
RATANSINGH KACHHAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MATAFER R PANDE for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
ORAL
ORDER

Counsel
for the petitioner submitted that the investigation is over and
charge-sheet is filed. The petitioner is in jail since 8th
December 2010. He is 21 years of age. Barring the present one, there
is one more case against him. In addition to the above submissions,
I have also perused the nature of allegations made in the complaint.

2. Considering
the above prima facie aspects of the matter and particularly looking
to the young age of the petitioner and investigation is over, he is
ordered to be released on bail in
connection with C.R.No.I-174 of 2010 of Surat Railway Police Station,
Surat on furnishing bond of Rs.20,000/- (Rupees Twenty thousand
only) with one surety of the like amount to the satisfaction of the
lower Court and on conditions that he shall :

[a] not
take undue advantage of his liberty or abuse his liberty;

[b] not
act in a manner injurious to the interest of the prosecution;

[c] maintain
law and order;

[d] mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calender month between 11.00 a.m.
And 2 p.m .

[e] not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

[f] furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

[g] surrender
his passport, if any, to the Lower Court immediately.

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

4. Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top