Gujarat High Court High Court

Rajendra vs State on 19 July, 2011

Gujarat High Court
Rajendra vs State on 19 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9359/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9359 of 2011
 

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

 

RAJENDRA
KHEMCHAND LUHANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
:
 

Mr.
S.V. Raju, Senior Advocate with MS
PINKY M TRIVEDI for
Applicant
 

Ms.
Manisha L. Shah, APP, for respondent
No.1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
II-CR No.98 of 2011 with Godhra Town “A” Division Police
Station, Godhra, for the offences punishable under Sections 3 and 7
of the Essential Commodities Act, 1955.

Learned
Senior Counsel for the applicant submits that the goods in question
namely various items of the essential commodities picked up from the
Godown of the Gujarat Civil Supplies Corporation on 4th
June 2011, after entering into the register of the godown, were
found in the truck on the very next day in the morning of 5th
June 2011 and not a single bag of the essential commodities was
found missing or divested. Considering the above aspects along with
the action that has been initiated under the Act for breach or
violation of the terms and conditions of the licence and the
provisions of the Rules and Regulations framed under the Act, the
applicant may be granted anticipatory bail. It is further submitted
that the applicant will be available for investigation and will not
flee from justice.

Heard
Learned APP for the respondent – State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences, without discussing the evidence
in detail, at this stage, I am inclined to grant anticipatory bail
to the applicant. This Court has also taken into consideration the
law laid down by the Apex Court in the case of Siddharam
Satlingappa Mhetre v. State of Maharashtra & Ors. Reported
in
[2011]1 SCC 694, wherein the Apex Court reiterated the law
laid down by the Constitutional Bench in the case of Shri
Gurubaksh Singh Sibbia & Ors. Reported in [1980]2 SCC 565.

Learned
counsel for the parties do not press for further reasoned order.

In
the result, this application is allowed by directing that in the
event of the applicant herein being arrested pursuant to FIR being
first information report registered at II-CR No.98 of 2011 with
Godhra Town “A” Division Police Station, Godhra, the
applicant shall be released on bail on furnishing a bond of
Rs.10,000/- (Rupees Ten Thousand only) with one surety of like
amount on following conditions :-

[a] shall
cooperate with the investigation and make himself available for
interrogation whenever required.

[b] shall
remain present at concerned Police Station on 29.7.2011 between
11:00 am to 2:00 pm:

[c] shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any witness so
as to dissuade them from disclosing such facts to the Court or to any
Police Officer;

[d] shall
at the time of execution of bond, furnish the address to the
Investigating Officer and the Court concerned and shall not change
the residence till the final disposal of the case or till further
orders;

[e]
will not leave India without the permission of the Court and, if is
holding a Passport, shall surrender the same before the trial Court
immediately

[f] It
would be open to the Investigating Officer to file an application for
remand, if he considers it just and proper and the concerned
Magistrate would decide it on merits.

[g] despite
this order, it would be open for the Investigating Agency to apply to
the competent Magistrate, for police remand of the applicant. The
applicant shall remain present before the learned Magistrate on the
first date of hearing of such application and on all subsequent
occasions, as may be directed by the learned Magistrate. This would
be sufficient to treat the accused in the judicial custody for the
purpose of entertaining application of the prosecution for police
remand. This is, however, without prejudice to the right of the
accused to seek stay against an order of remand, if ultimately
granted, and the power of the learned Magistrate to consider such a
request in accordance with law. It is clarified that the applicant,
even if, remanded to the police custody, upon completion of such
period of police remand, shall be set free immediately, subject to
other conditions of this anticipatory bail order.

Rule
made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

[swamy]

   

Top