Gujarat High Court High Court

Vitthalbhai vs State on 16 October, 2008

Gujarat High Court
Vitthalbhai vs State on 16 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13084/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13084 of 2008
 

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

VITTHALBHAI
SANABHAI BHOI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR NIKHIL D JOSHI
for Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

1. Rule.

Mr.S.P.Hasukar, learned A.P.P. Waives service on behalf of the
respondent-State.

2. The
applicant, who has been arrested in connection with M.Case No.6/2008
registered with Chaklasi Police Station for the offences punishable
under Sections 406,420,467,468 and 471 of the Indian Penal Code has
preferred this application seeking his release on bail.

3.
This Court has gone through the complaint. It seems that vital role
is played by original-accused Nos.1 and 2 in committing alleged
crime. The applicant is in jail since 20th August, 2008.

4. Taking
into consideration the role played by the present applicant-accused,
the application deserves to be allowed.

5. Accordingly,
the application is allowed. The applicant is ordered to be released
on bail in connection with M.Case No.6/2008 registered with Chaklasi
Police Station, for the offence alleged against him in this
application on his executing a personal bond of Rs.5000/-(Rupees Five
Thousand Only) with one surety of the like amount to the satisfaction
of the lower Court and subjection to the condition that he shall:-

(a) not take undue advantage of his liberty or misuse his liberty;

(b) not to act in a manner injurious to the interest of the
prose -cution;

(c) maintain law and order;

(d) not leave the State of Gujarat without the prior permission of
Sessions Judge concerned.

(e) furnish the 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;

(f) surrender his passport, if any, to the lower Court within a
week;

6. If breach of any of the above condition is committed, the Sessions
Judge concerned will be free to issue warrant or take appropriate
action in the matter.

7. Bail before the lower Court having jurisdiction to try the case.

8. Rule is made absolute. Direct service is permitted.

(M.D.Shah, J.)

sudhir

   

Top