Gujarat High Court Case Information System
Print
CR.MA/14150/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14150 of 2010
=================================================
DHANSUKHBHAI
BHIKHABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
ASHUTOSH R BHATT for Applicant(s) : 1,
MR KARTIK PANDYA APP for
Respondent(s) : 1,
MR RC JANI for the
complainant
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/11/2010
ORAL
ORDER
Rule.
Learned APP, waives service of notice of Rule for respondent –
State.
This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I 98/2010 with Olpad Police Station for the offences
punishable under Sections 406, 420, 423, 465, 467, 468, 471, 120-B,
114 etc. of the Indian Penal Code.
Learned
counsel for the applicant submits that the applicant is falsely
implicated in the crime and co-accused is granted anticipatory bail.
He further submitted that the applicant has put his signature in
the document and has neither received any money nor made any false
representation. He further submitted that considering the facts and
circumstances of the case, the applicant deserves to be granted
anticipatory bail.
Heard
Learned APP for the respondent – State.
Heard
learned counsel for the parties and perused the record of the case.
Taking into consideration the totality of the facts and
circumstances of the, including the facts that and considering the
facts that co-accused is granted anticipatory bail and prima facie
the applicant has put his signature in the document and has neither
received any money nor made any false representation, I am inclined
to grant anticipatory bail to the applicant.
Learned
counsel for the parties do not press for further reasoned order.
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 98/2010 registered with Olpad Police Station, the applicant
shall be released on bail on furnishing a bond of Rs.5,000/- (Rupees
Five Thousand only) with one surety of like amount on following
conditions :-
shall
cooperate with the investigation and make available for whenever
required;
shall
remain present at the concerned Police Station on 30.11.2010 at
11.00 a.m.;
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 for disclosing such facts to the Court or to any
Police Officer;
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 of till further
orders;
will
not leave India without the permission of the Court and, if is
holding a passport, shall surrender the same before the trial Court
within a week;
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;
this
order will be operative if the applicant is arrested at any time
within a period of 90 days;
within
a period of ten days from the date of arrest, the applicant shall
apply for regular bail which application shall be decided by the
competent Court in accordance with law without being influenced by
the fact that anticipatory bail was granted.
With
these directions, this Criminal Misc. Application is disposed of.
Rule is made absolute. Direct Service is permitted.
(ANANT
S. DAVE, J.)
*pvv
Top