Gujarat High Court High Court

Rahul vs State on 21 September, 2011

Gujarat High Court
Rahul vs State on 21 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13125/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13125 of 2011
 

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


 

RAHUL
@ PAPPU HASTIMAL SHAH (LODHA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance
: 
MR
BALRAM D JAIN for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/09/2011 

 

 
ORAL
ORDER

1. RULE.

Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.

2. This
is an application preferred under Section 439 of the Code of Criminal
Procedure by the applicant who came to be arrested in connection with
CR No. I- 68 of 2011 registered at Kadodara GIDC Police Station, for
the offence punishable under Sections 420, 465, 467, 468 and 471 of
the Indian Penal Code.

3. Learned
advocate Mr. Jain appearing on behalf of the applicant submitted that
the applicant is an innocent person and he has been wrongly
implicated in the offence. He also submitted that from the bare
reading of FIR, the role on the part applicant is not clearly
reflected. Accused No.2 has been released on bail by the trial
Court. Prima facie, it appears that there is no involvement of the
applicant. Therefore, the applicant may kindly be released on bail by
imposing suitable conditions.

4. Learned
APP Mr. Jani strongly opposed the application of the applicant and
stated that the applicant is involved in serious offence punishable
under Sections 420, 465, 467, 468 and 471 of the Indian Penal Code.
He also stated that discretion may not be exercised in favour of the
applicant considering the seriousness of offence.

5. Having
considered the rival submissions and on perusal of the role
attributed to the applicant as reflected in the FIR, police papers,
provisions of Sections 420, 465, 467, 468 and 471 of the Indian Penal
Code, quantum of punishment, etc., I am of the view that the
applicant deserves to be enlarged on bail. At this stage of bail,
this Court is not entering into merit of the case.

6. In
the facts and circumstances of the case, the application is allowed
and the applicant is ordered to be enlarged on bail in connection
with CR No. I- 68 of 2011 registered at Kadodara GIDC Police Station,
on his 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 he shall:

[a] not
take undue advantage of his liberty or abuse his liberty;

[b] not
act in a manner injurious to the interest of the prosecution;

[c] surrender
his passport, if any, to the lower Court within a week;

[d] not
leave the State of Gujarat without the prior permission of the
Sessions court concerned;

[e] furnish
the present address of his residence to the I.O. and also to the
Court at the time of execution of the bond and shall not change his
residence without prior permission of this Court;

[f] maintain
law and order.

7. If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to issue warrant or to take appropriate
action in the matter.

8. Bail
bond to be executed before the lower Court having jurisdiction to try
the case.

9. 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.

10. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(Z.K.SAIYED,J.)

ynvyas

   

Top