Gujarat High Court High Court

Sureshbhai vs The on 20 July, 2010

Gujarat High Court
Sureshbhai vs The on 20 July, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2199/2007	 6/ 6	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2199 of 2007
 

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


 

SURESHBHAI
CHHOTABHAI KACHHIA PATEL & 2 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRASHANT DESAI FOR MR KAUSHAL D PANDYA for
the Applicants. 
MS MITA PANCHAL, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
ORAL
ORDER

Rule.

Learned Additional Public Prosecutor Ms. Mita Panchal waives
service of notice of Rule on behalf of the respondent State.

2. The
present application has been preferred for regular bail under section
439 of the Code of Criminal Procedure in connection with the offence
registered as Cr. No. I-67 of 2006 with Virsad police station for the
offences punishable under sections 406, 408, 420, 464, 465, 467, 468,
471, 120-B and 114 of the Indian Penal Code.

3. The
learned advocate for the gs has made a statement that several
deposits/balance of nearby and close relatives of the applicants are
lying with Virsad Mercantile Co-operative Credit Society Ltd., which
are as under :

Relatives
of applicant No.1- Sureshbhai Chhotabhai Patel
:

Name of Relatives

Saving Account No./ Deposit
Receipt No.

Amount lying

Ghanshyambhai
Becharbhai Kachhia Patel

A/c.No.644

47,428/-

Darshnaben
Ghanshyambhai Kachhia Patel

008951

5,000/-

Pratikkumar
Ghanshyambhai Kachhia Patel

008952

5,000/-

Pratikkumar
Ghanshyambhai Kachhia Patel

008536

8,000/-

Meenaben
Ramchandra Kachhia Patel

004622

8,000/-

Rajnikant
Babubhai Kachhia Patel

008902

5,000/-

Dhruvang
Yashwantbhai Kachhia Patel

008923

5,000/-

Narendrabhai
Dahyabhai Kachhia Patel

012275

32,950/-

Babubhai
Shivabhai Kachhia Patel

012078

3,078/-

Babubhai
Shivabhai Kachhia Patel

012111

5,428/-

Jagrutiben
Dharmeshbhai Kachhia Patel

010846

10,000/-

TOTAL

1,34,884/-

Relatives
of applicant No.2- Manibhai Somabhai Patel:

Name of Relative

Saving Account No/ Deposit
Receipt No

Amount lying

Ravjibhai
Somabhai Kachhia Patel

A/c.No.455

27,941/-

TOTAL

27,941/-

Relatives
of applicant No.3- Mafatbhai Somabhai Patel:

Name of Relatives

Saving Account No/ Deposit
Receipt No

Amount lying

Somabhai
Shankarbhai Raval

005766

40,000/-

Rajeshbhai
Bhikhabhai Raval

011408

20,000/-

Vishnubhai
Mafatbhai Raval

006034

15,000/-

Ramanbhai
Bhikhabhai Raval

012230

5,618/-

Shobhnaben
Bhikhabhai Raval

006116

2,000/-

Ramanbhai
Bhikhabhai Raval

A/c.No.424

5,524/-

Swapnilkumar
Vishnubhai Raval

A/c.No.499

1,406/-

Rameshbhai
Mafatbhai Raval

A/c.No.181

9,800/-

TOTAL

99,348/-

The
aforesaid amounts come to approximately Rs.2,62,000/-. This can be
retained by the Credit Society without prejudice to the rights and
contentions of the present applicants. If this amount is already
encashed by the concerned persons, then the applicants will deposit
Rs.2,62,000/- with the Credit society on or before 23rd
March,2007.

4. The
Investigating Officer will convey to the present applicants whether
the balance/deposits which are referred to hereinabove, are still
with the concerned society or not. If this amount is already encashed
by the concerned depositors, immediately intimation will be given to
the applicants so that without loss of time, the applicants can
deposit the amount of Rs.2,62,000/- on or before 23rd
March, 2007. This deposition of amount will not tantamount to
admission on the part of the applicants of any of the facts and will
be subject to the final outcome of the criminal proceedings. This
verification of facts will be carried out by the investigating
officer.

5. Having
heard the learned advocates for both the sides and looking to the
facts and circumstances, statements of witnesses, gravity of the
offence, quantum of punishment, the manner in which the applicants
are involved in the offence, as per the allegations of the
prosecution, and also keeping in mind the above statement made by the
learned counsel for the applicants, this application is allowed.
The applicants are ordered to be released on bail in connection with
Crime Register No.I-67 of 2006 of Virsad Police station on each of
them executing a bond of Rs. 10,000/- (Rs. Ten thousand) with two
sureties of the like amount to the satisfaction of the lower Court
and subject to the conditions that they shall:

(a) not take undue advantage of their
liberty or abuse their liberty;

(b) not act in a manner injurious to
the interest of the prosecution;

(c) maintain law and order;

(d) shall mark their presence before
Virsad Police Station on every first day of English Calendar month
between 9.00 a.m. to 2.00 p.m.;

(e) not leave the State of Gujarat
without the prior permission of the Sessions Court concerned;

(f) furnish the address
of their residence at the time of execution of the bond and shall not
change the residence without prior permission of this Court;

(e) surrender their passport, if any,
to the lower Court within a week.

6. In
case of breach of any of the above conditions, the Sessions Judge
concerned will be free to issue warrant or to take appropriate action
in the matter.

7. Bail
bond before the lower court having jurisdiction to try the case.

8. Rule
is made absolute. Direct service permitted.

(D.N.PATEL,J)

*dipti

   

Top