Gujarat High Court High Court

Vinodbhai vs State on 1 July, 2011

Gujarat High Court
Vinodbhai vs State on 1 July, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4757/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4757 of 2011
 

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

 

VINODBHAI
ISHWARBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT P PATEL for
Applicant(s) : 1, 
MR HL JANI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

This
is an application under Sec.439 of the Code of Criminal Procedure,
1973 for regular bail by the applicant who came to be arrested in
connection with I. CR No. 53 of 2009 registered with Talod police
station, for the offence punishable under Sections 406, 420, 465,
467, 468 and 471 of Indian Penal Code.

I
have heard the learned advocates of both the sides at length and in
great detail. I have considered the rival submissions and perused the
averments made in the application, role attributed to the applicant
which is reflected in the FIR at Annexure:A to the application as
well as the order passed by the coordinate Bench of this Court dated
28.1.2011 in Criminal Revision Application No. 27 of 2011.
Considering the aforesaid aspect as well as the role attributed to
the applicant, provisions of Sections 406, 420, 465, 467, 468 and 471
of IPC, quantum of punishment, gravity of offence etc., I am of the
view that the applicant deserves to be enlarged on bail without
discussing the evidence in detail in the peculiar facts and
circumstances of the case.

In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be enlarged on bail in connection
with I.CR No. 53 of 2009 registered at Talod Police Station on
executing a bond of Rs.10,000/- [Rupees ten thousand only] with one
surety of the like amount to the satisfaction of the Trial Court and
subject to the 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] surrender
his passport, if any, to the lower Court within a week;

[d] not
leave the State of Gujarat without the prior permission of the
Sessions court concerned;

[e] mark
his presence at the concerned Police Station on any day of first week
of every English calendar month between 9.00 AM and 2.00 PM. till the
trial is over;

[f] furnish
the present address of his 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] maintain
law and order.

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.

Bail
bond to be executed before the lower Court having jurisdiction to try
the case.

At the
trial, the Trial Court shall not be influenced by the observations of
preliminary nature, qua the evidence at this stage, made by this
Court while enlarging the applicant on bail.

Rule is
made absolute to the aforesaid extent.

Direct
Service is permitted.

(H.B.ANTANI,
J.)

pirzada/-

   

Top