Gujarat High Court High Court

Arpita vs State on 25 July, 2011

Gujarat High Court
Arpita vs State on 25 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9981/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9981 of 2011
 

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


 

ARPITA
JHINABHAI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 25/07/2011 

 

 
 
ORAL
ORDER

RULE.

Learned APP Mrs. Manisha L. 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.162/2011 with Shaher Kotda Police Station for the offences
punishable under Sections 406, 420, 170, 384 and 114 of the Indian
Penal Code.

Learned
Counsel for the applicant submits that the
co-accused against whom substantial allegations have been levelled
is enlarged by the Trial Court and the applicant – a female
accused is ready and willing to co-operate with the investigation
and hence, the applicant may be granted anticipatory bail.

Heard
learned APP Mrs. Manisha L. Shah for the respondent-State.

Having
heard learned Counsels 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. 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.
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
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.162/2011 with Shaher Kotda Police Station, 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 remain present at the concerned Police Station on 29th
JULY, 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 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