Gujarat High Court Case Information System
Print
CR.MA/12976/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12976 of 2010
=========================================
JAYABEN
KALIDAS VASAVA & 1
Versus
STATE
OF GUJARAT
=========================================
Appearance
:
MR NK MAJMUDAR for Applicant
Nos.1-2
MRS KRINA CALLA APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/11/2010
ORAL
ORDER
Mr.Nirav
Majmudar, learned counsel for the applicants restricted this
application for applicant No.1 – Jayaben Kalidas Vasava and on
instruction he does not press qua applicant No.2 – Jigneshbhai
Kalidas Vasava at this stage. Permission as prayed for is granted.
Amendment to be carried out forthwith. Rule is restricted qua
applicant No.1 only.
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered at
C.R.No.I – 174 of 2010 with Gorwa Police Station, Vadodara for
the offences punishable under Sections 307, 323, 504 and 114 etc. of
the Indian Penal Code and under Section 135 of the Bombay Police
Act.
Mr.Nirav
Majmudar, learned counsel appearing for the applicants submits that
there is no overt act on the part of the applicant No.1 and a bamboo
stick was hit on the head of the deceased by one Kalidas. Besides a
charge-sheet is filed and by imposing suitable conditions the
applicant being a lady may be enlarged on bail.
However,
Mrs.Krina Calla, learned APP for the respondent – State
submits that the applicant had also participated in commission of
crime and, therefore, she may not be enlarged on bail.
Having
heard learned counsel for the parties and considering overall facts
and circumstances of the case and the role attributed to the
applicant being a lady and prima facie, it appears that she has not
played any overt act in commission of crime. At this stage, she
deserves to be enlarged on bail.
In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be released on bail in connection
with First Information Report registered at C.R.No.I – 174 of
2010 with Gorwa Police Station, Vadodara, on executing bond of
Rs.5,000/- [Rupees Five Thousand Only] with one surety of the like
amount to the satisfaction of the trial Court and subject to the
conditions that she shall;
(a) not
take undue advantage of liberty or misuse liberty;
(b) not act in a manner
injurious to the interest of the prosecution;
(c) surrender her
passport, if any, to the lower Court within a week;
(d) not leave the State
of Gujarat without prior permission of the Sessions Judge concerned;
(e) mark her presence at
the concerned Police Station on the first Sunday of every month
between 10.00 a.m and 3.00 p.m for three months only;
(f) furnish the present
address of residence to the Investigating Officer and also to the
Court at the time of execution of the bond and shall not change the
residence without prior permission of this Court;
The
Authorities will release the applicant only of she is not required
in connection with any other offence for the time being.
If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or 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 extend qua applicant No.1 only.
Direct Service is permitted.
[
ANANT S. DAVE, J. ]
vijay
Top