Gujarat High Court High Court

Vinodkumar vs State on 15 January, 2010

Gujarat High Court
Vinodkumar vs State on 15 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14025/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14025 of 2009
 

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

 

VINODKUMAR
@ PAPPU BHANVARLAL BADOLA (JAIN) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
MR RC
KODEKAR, APP  for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

Considering
the nature of sentence provided for the offence alleged as also
considering the fact that investigation is over and charge-sheet is
filed and the further fact that the petitioner is in jail since
24.9.09 and that the trial is likely to take substantial time, the
the petitioner is ordered to be released on bail
in connection with Prohibition C.R.No.111 of 2009 of Dabhoda Police
Station on 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 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] not
enter the city limits of Ahmedabad till trial is over.

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

[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.

Direct
service is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top