Gujarat High Court Case Information System
Print
CR.MA/14495/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14495 of 2009
=======================================================
VIKRAMSINH
KESHUBHA ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
MOUSAM R YAGNIK for Applicant(s) : 1,
MR RC KODEKAR APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/01/2010
ORAL
ORDER
Learned
counsel for the applicant submitted that the applicant has no
criminal antecedent, that the investigation is over and the
chargesheet is filed.
Considering
the above aspects of the matter as also considering the nature of
allegations made in the complaint and the evidence collected by the
Investigating Agency, I find that the applicant is required to be
released on bail. There is nothing on record to suggest that the
applicant would not be available for trial, if released.
Under
the circumstances, the applicant is ordered to be released on bail
in connection with FIR being I-C.R.No.19/2009 registered with
Santhal Police Station, District : Mehsana on his furnishing bond of
Rs.25,000/- (Rupees Twenty Five Thousand Only) with one surety of
the like amount to the satisfaction of the lower court and subject
to the following 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) not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;
(e) 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
(f) mark
presence in the concerned police station on every 1st
and 15th
day of English Calendar month between 11:00 am to 2:00 pm;
(g) surrender
his 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.
(AKIL
KURESHI,J.)
/patil
Top