Gujarat High Court High Court

Shaileshbhai vs State on 26 April, 2011

Gujarat High Court
Shaileshbhai vs State on 26 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5762/2011	 3/ 3	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5762 of 2011
 

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

SHAILESHBHAI
SUMANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR ZUBIN F BHARDA for
Applicant(s) : 1, 
MR JK SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 26/04/2011 

 

ORAL
ORDER

1. Rule.

Learned APP, waives service of notice of Rule for respondent – State.

2. This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-20 of 2011 with Vansda Police Station for the offences
punishable under Sections379 and 120-B of the Indian Penal Code and
under Section 26(1) K, 41 (2) B of the Forest Act.

3. Learned
counsel for the applicant submits that for the offences alleged to
have been committed by the applicant, Rs. 25,000/- was paid on 2nd
March, 2011 and thereafter this complain is filed. The applicant
will be available for investigation as and when called for, by
imposing suitable conditions, the applicant may be granted
anticipatory bail.

4. Heard
Learned APP for the respondent – State.

5. 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. 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.

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

7. In
the result, this application is allowed by directing that in the
event of the applicant herein being arrested pursuant to FIR being CR
No.I-20 of 2011 with Vansda 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 himself available for
interrogation whenever required.

[b] shall remain
present at concerned Police Station on 30th
April, 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.

8. Rule
made absolute. Application is disposed of accordingly.

9. Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top