Gujarat High Court Case Information System
Print
CR.MA/329/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 329 of 2011
=========================================
VIPULBHAI
RAJABHAI DODIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR
RC KAKKAD for Applicant(s) : 1,
MR JK SHAH, ADDL.PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. J.K.Shah, waives service of rule on behalf of
respondent-State.
Counsel for
the applicant submitted that the investigation is over and
chargesheet is filed. The applicant has no criminal antecedents. He
drew my attention to the allegations made in the complaint to contend
that the complainant had left her parent’s house voluntarily. She is
stated to be aged about 20 years.
Considering
the above prima facie aspects of the matter, the applicant is ordered
to be released on bail in connection with C.R. No.I-28/2010
registered with Somnath Marine Police Station on his furnishing bond
of Rs. 10,000/-(Rupees Ten Thousand) with one surety of like amount
to the satisfaction of the lower Court and subject to following
conditions :
not take undue
advantage of his liberty or abuse his liberty;
not act in a
manner injurious to the interest of the prosecution;
maintain law
and order;
mark his
presence before the Somnath Marine Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:
not leave the
State of Gujarat without prior permission of the Sessions Judge
concerned;
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;
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. )
sudhir
Top