Gujarat High Court Case Information System
Print
CR.MA/7527/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7527 of 2010
=========================================
DIPAKKUMAR
KIRTILAL SHAH & 1
Versus
STATE
OF GUJARAT
=========================================
Appearance
:
MR YV VAGHELA FOR MR PS
CHAMPANERI for Applicant Nos. 1 - 2.
MR UMESH A TRIVEDI ADDL.
PUBLIC PROSECUTOR for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/07/2010
ORAL
ORDER
In the
facts and circumstances of the case and by consent of both the sides,
this matter is taken up for hearing today.
This is an
application for anticipatory bail under Section 438 of the Code of
Criminal Procedure in connection with the FIR bearing M. Case No.1 of
2003 registered with Vallabh Vidhyanagar Police Station, Anand for
the offences punishable under Sections 409, 465, 476, 468, 420 and
120-B of the Indian Penal Code.
Mr.Y. V.
Vaghela, learned advocate for Mr.P. S. Champaneri, learned advocate
for the applicants submitted that the applicants are innocent persons
and have not committed any offence as alleged in the FIR and they
have been wrongly arraigned in the commission of the offence. It is
contended by the learned advocate that the alleged amount of the loan
has already been paid to the Karamsad Urban Cooperative Bank Limited
and no due certificate was issued on 20th February, 1998.
He has contended that as pe the no due certificate, the applicants
are required to be released on anticipatory bail. In view of the
aforesaid facts and circumstances of the case, it is a fit case to
release the present applicants on anticipatory bail.
Mr.Umesh
A. Trivedi, learned Additional Public Prosecutor representing the
State submitted that the no due certificate dated 20th
February, 1998 issued by the Bank is in connection with the old loan.
He submitted that considering the roles attributed to the applicants
which is reflected in the FIR at Annexure-A to the application and
the nature of offences in which the applicants are involved as well
as the manner in which the offences are committed by the applicants,
the application deserves to be rejected.
Having
considered the rival submissions and on perusal of the FIR at
Annexure-A to the application, the applicants are booked for the
offences punishable under Sections 409, 465, 476, 468, 420 and 120-B
of the Indian Penal Code of the Indian Penal Code. In view of the
above facts and circumstances of the case and without entering into
merits of the case, I am inclined to exercise my discretion in favour
of the applicants.
In the
event of arrest of the applicants in connection FIR bearing with M.
Case No.1 of 2003 registered with Vallabh Vidhyanagar Police Station,
Anand for the offences punishable under Sections 409, 465, 476, 468,
420 and 120-B of the Indian Penal Code, they shall be released on
bail on executing a bond of Rs.5,000/- [Rupees five thousand only]
each with one surety of the like amount on the following conditions
that they shall:
[a] co-operate
with the investigation and make themselves available for
interrogation whenever and wherever required.
[b] shall
remain present at the concerned Police Station on 26.7.2010 at
11:00 a.m.
[c] shall
not hamper the investigation in any manner nor shall directly or
indirectly make any inducement, threat or promise to any person
acquainted with the facts of the case so as to dissuade them from
disclosing such facts to the Court or to any police officer;
[d] at the
time of execution of bond, furnish his residential 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] not
leave India without the permission of the Court and, if holding a
passport, he shall surrender the same before the Trial Court within a
week;
[f] not
obstruct or hamper the police investigation and not play mischief
with the evidence collected or yet to be collected by the police;
It would
be open to the Investigating Officer to file an application for
remand if he considers it proper and just; and the competent Court
would decide it on merits.
This order
will hold good, if the applicants are arrested at any time within 90
days from today. The order for release on bail will remain operative
only for a period of ten days from the date of his arrest.
Thereafter, it will be open to the applicants to make a fresh
application for being enlarged on bail in usual course, when it comes
up before the competent Court, will be decided in accordance with
law, having regard to all the attending circumstances and the
materials available at the relevant time, without being influenced by
the fact that anticipatory bail was granted.
With these
directions, this application is allowed. Rule is made absolute.
Direct Service is permitted.
(Z.K.SAIYED,
J.)
(vijay)
Top