Gujarat High Court High Court

Gajsinh vs State on 28 March, 2011

Gujarat High Court
Gajsinh vs State on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3417/2011	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3417 of 2011
 

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

GAJSINH
SURSINH BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance :
 

Mr.
Pravin Gondaliya for M/S S G
ASSOCIATES for
Applicant
 

Mr.
A.J. Desai, APP,  for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first
information report registered at C.R.No.I-64 of 2010 with Bhadarva
police station for the offences punishable under Sections 465, 467,
468, 471, 474, 120-B, 201 and 114 of the Indian Penal Code for
the offences punishable under Sections 408 and 409 of the Indian
Penal Code.

Learned
counsel for the applicant submits that the applicant is serving as
Circle Inspector at the relevant point of time; he has rendered 32
years of service in the Revenue Department; no such incident has
ever taken place and, according to the learned counsel for the
applicant, no other benefit is attributed and at the most it is a
case of negligence or dereliction of duty or of not following
guidelines of the government or performing duties as enshrined in
the above guidelines, and in the capacity of the Circle Inspector,
the entry was certified on the basis of record available.
Besides, the applicant is available during the course of
investigation. It is further submitted that in view of
the above, the applicant may be granted anticipatory bail.

Heard
Learned APP for the respondent State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, nature of
allegations, role attributed to the accused and punishment
prescribed for the alleged offences, without discussing the evidence
in detail, at this stage, 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.

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 first
information report registered at C.R.No.I-64 of 2010 with Bhadarva
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 28.3.2011 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.

Rule
made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

[swamy]

   

Top