Gujarat High Court Case Information System
Print
CR.MA/7201/2010 1/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7201 of 2010
=========================================
VINODBHAI
@ VINUBHAI RAMJIBHAI HAPANI
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR
NIGAM R SHUKLA for Applicant
MR AJ DESAI APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/07/2010
ORAL
ORDER
This
application is filed under section 439 of the Code of Criminal
Procedure by the applicant who has been arrested in connection with
C.R. No. I – 125 of 2010 filed before Varachha Police Station, Surat
for the offence punishable under sections 406, 420, and 34 of the
Indian Penal Code.
Mr.N. R.
Shukla, learned advocate for the applicant submitted that the
applicant is an innocent person and falsely implicated in the alleged
offence. He submitted that there was no direct dealing or negotiation
between the applicant and the complainant. He submitted that the
applicant was arrested and was taken on police remand for three days
and nothing incriminating is recovered or discovered from the
applicant. He submitted that the applicant was not connected with the
transaction of diamonds with the complainant either directly or
indirectly and the applicant is falsely roped in alleged offence only
on the ground that the main accused happens to be his younger. He
submitted that considering the role attributed to the applicant and
reflected in the FIR at Annexure ‘A’ to the application, this is a
fit case to enlarge the applicant on regular bail.
As against
the aforesaid, learned APP Mr.A. J. Desai submitted that considering
the role played by the applicant, no discretionary relief can be
granted to the applicant, and the application deserves to be
dismissed.
Having
heard the rival submissions of learned advocates and having
considered the role attributed to the applicant and reflected in the
FIR at Annexure A, the quantum of punishment etc., I am of the view
that the the applicant is required to be enlarged on regular bail at
this stage on stringent conditions, without entering into the merits
of the case and without discussing the evidence in detail.
The
parties do not press for further reasoned order.
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
C.R. No. I – 125 of 2010 registered with Varachha Police Station,
Surat 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]. mark
his presence at the concerned Police Station on 30th day
of each English calendar month between 9.00 AM and 2.00 PM. till the
trial is over;
[f]. 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;
[g]. maintain
law and order.
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.
Bail bond
to be executed before the lower Court having jurisdiction to try the
case.
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.
Rule is
made absolute to the aforesaid extent. Direct Service is
permitted.
(Z.K.SAIYED,
J.)
(vijay)
Top