Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Gujarat High Court

Mirkhan Yakub Maman vs State Of Gujarat on 23 September, 2021

Author: S.H.Vora

Bench: S.H.Vora

     R/CR.MA/16539/2021                          ORDER DATED: 23/09/2021




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/CRIMINAL MISC.APPLICATION NO. 16539 of 2021

==========================================================
                          MIRKHAN YAKUB MAMAN
                                  Versus
                            STATE OF GUJARAT
==========================================================
Appearance:
MR AFTABHUSEN ANSARI(5320) for the Applicant(s) No. 1
MS MOXA THAKKAR APP(2) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE S.H.VORA

                             Date : 23/09/2021

                              ORAL ORDER

1. Rule. Learned APP waives service of notice of Rule on behalf of respondent-State.

2. Heard learned advocate, for the applicant and learned APP, for the respondent-State through V.C.

3. This is successive bail application filed under Section 439 of the Code of Criminal Procedure for regular bail in connection with F.I.R. registered at C.R. No.11993006210413 of 2021 with A-Division Gandhidham Police Station for the offences punishable under Sections 295A, 429 and 114 of IPC and under Sections 5(1), 1, 6(B)(1), 8(4) and 8(2) of Gujarat Animal Preservation Act, 1954 and under Section 11(1)(L) of the Prevention of Cruelty to Animals Act, 1969.

4. Heard and examined the papers placed for consideration in support of the submission made at bar.

5. Upon hearing submission, following picture emerges on Page 1 of 3 Downloaded on : Sun Jan 16 17:46:50 IST 2022 R/CR.MA/16539/2021 ORDER DATED: 23/09/2021 record :-

(i) Charge sheet is filed and applicant is not found at the scene of offence.
(ii) No past antecedent is registered qua the applicant.
(iii) The applicant has deep root in the society, no apprehension as to flee away or escape trial or tempering with the evidence /witnesses is expressed.
(iv) In view of above position emerging at the end of hearing, the application deserves consideration, but by imposing suitable condition to be observed by the applicant, pending investigation and trial.

6. Hence, the application is allowed and the applicant is ordered to be released on bail in connection with C.R. No.11993006210413 of 2021 with A-Division Gandhidham 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 the applicant 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] not leave the territory of India without prior permission of the Sessions Judge concerned;

[d] appear before the Investigation Officer concerned, as and when required for investigation purpose and attend the Court concerned regularly.

[e] furnish the present address of residence along with the proof to the I.O. concerned and also to the Court at the time of execution of the Page 2 of 3 Downloaded on : Sun Jan 16 17:46:50 IST 2022 R/CR.MA/16539/2021 ORDER DATED: 23/09/2021 bond and shall not change the residence without prior permission of Sessions Court concerned;

7. The competent authority will release the applicant only if the applicant 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 take appropriate action in the matter. Bail bond to be executed before the lower court having jurisdiction to try the case. It will be open for the concerned Court to delete, modify and/or relax any of the above conditions in accordance with law. 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.

8. Rule made absolute to the aforesaid extent. Direct service is permitted.

(S.H.VORA, J) sompura Page 3 of 3 Downloaded on : Sun Jan 16 17:46:50 IST 2022