Gujarat High Court Case Information System
Print
CR.MA/5306/2011 4/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5306 of 2011
=========================================================
VIJYABA
@ VRAJ KUNVARBA MERAMANJI CHUDASMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
M/S
S G ASSOCIATES for
Applicant(s) : 1,
MR JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/04/2011
ORAL
ORDER
RULE.
Learned APP Mr. J.K. Shah waives service of notice of Rule for the
respondent – State.
This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.32/2011 with Pradhyuman Nagar Police Station, Vadodara for
the offences punishable under Sections 465, 467, 468 and 471 of the
Indian Penal Code.
Learned
Counsel for the applicant submits that the
applicant is aged about 96 years and a female accused and hence, may
be granted anticipatory bail.
Heard
learned APP Mr. J.K. Shah for the respondent-State and learned
Advocate Mr. H.N. Adarya for the complainant.
Having
heard learned Counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, I am
inclined to grant anticipatory bail to the applicant. The
understanding of the law laid down by the Hon’ble Supreme Court in
Siddharam Stalingappa Mhetre v. State of Maharashtra &
Ors. reported in [2011]1
SCC 694 by the learned
Judge is contrary to what is pronounced. No other factor is to be
considered at this stage. The applicant lady is available for
investigation and accordingly, she is granted anticipatory bail.
This Court has also taken into consideration the law laid down by
the Apex Court in the case of Siddharam Stalingappa Mhetre v.
State of Maharashtra & Ors. (supra),
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
Counsels 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
I-C.R. No.32/2011 with Pradhyuman Nagar Police Station, Vadodara,
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 herself available for
interrogation whenever required;
(b) 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;
(c) 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;
(d) 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;
(e) 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.
(f)
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 an 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. The application is disposed of accordingly.
Direct
Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top