Gujarat High Court High Court

Laxmanbhai Karmanbha Gadhavi vs State Of Gujarat And Ors. on 9 May, 2002

Gujarat High Court
Laxmanbhai Karmanbha Gadhavi vs State Of Gujarat And Ors. on 9 May, 2002
Equivalent citations: (2002) 3 GLR 440
Author: B Shethna
Bench: B Shethna


JUDGMENT

B.J. Shethna, J.

1. Heard learned Counsel for the parties.

2. Rule. Learned A.P.P. Mr. K.C. Shah waives service of Rule for respondent-State of Gujarat.

3. Misc. Criminal Application Nos. 9213, 9214 and 9216 of 2001 are filed by the applicant-Laxmanbhai Karmanbha Gadhvi original complainant. Whereas, Misc. Criminal Application Nos. 9249, 9250 and 9251 of 2001 are filed by the State of Gujarat. All these applications are filed against impugned common judgment and order dated 9-11-2001 passed by the learned Additional Sessions Judge, Gandhidham-Bhuj below Misc. Criminal Application Nos. 213, 230 and 231 of 2001 filed by the respondents-accused whereby the learned Judge released the respondents-accused on bail on certain terms and conditions mentioned in it. This impugned common judgment and order of bail has been challenged by the original complainant as well as State of Gujarat in all these applications, as stated earlier.

4. Initially, notice was ordered to be issued in all these matters by the learned single Judge of this Court and while issuing notice the implementation and operation of the impugned common judgment and order of bail dated 9-11-2001 passed by the learned Additional Sessions Judge, Gandhidham-Kutch has been stayed in all these matters. The interim relief granted earlier by the learned single Judge of this Court, in all these matters, was extended from time to time by different Hon’ble Judges of this Court, including this Court.

5. Serious grievances have been made by Senior Advocate Shri M. R. Barot appearing for the applicant-original complainant and learned A.P.P. Shri K. C. ‘Shah that the learned Additional Sessions Judge while granting bail to the respondents-accused ought not to have made certain observations, which have been made by him in his impugned order, while deciding the bail applications filed by the respondents-accused. They also submitted that in this case as many as 9 murders have been committed, therefore, the learned Judge was absolutely wrong in releasing the respondents-accused on bail.

6. However, I am not required to go into the legality and validity of the impugned order of bail passed by the learned Judge in this case, as all the learned Counsels appearing for respondents-accused straightaway conceded that without making any observations the impugned order dated 9-11-2001 passed by the learned Additional Sessions Judge, Gandhidham-Kutch be quashed and set aside as practically while issuing notice in all these matters at the admission stage itself the learned single Judge of this Court has stayed the operation of the same. That interim order has remained in force for all this period. But, they requested that considering the fact that the respondents-accused are in jail since long, therefore, the learned trial Judge be directed to expedite the trial and dispose of the case in accordance with law as early as possible preferably by day-to-day hearing.

7. In view of the above, without going into the legality and validity of the impugned common judgment and order dated 9-11-2001 passed by the learned Additional Sessions Judge, Gandhidham-Kutch passed in Misc. Criminal Application Nos. 213, 230 and 231 of 2001 releasing respondents-accused on bail on certain terms and conditions is hereby quashed and set aside.

8. Considering the facts and circumstances of the case, the learned Sessions Judge, Kutch-Bhuj is directed to decide the main Sessions Case, as early as possible, preferably by day-to-day hearing. If it is not possible for him, then he may assign the Sessions Case to any other learned Additional Sessions Judge, who may decide the case, as directed above.

9. Before parting, I must state that whatever observations made by the learned Additional Judge in his impugned common judgment and order dated 9-11-2001 releasing the respondents-accused on bail shall not be taken into consideration by the learned Judge who decides the case finally. It goes without saying that the learned Judge has to decide the case on the strength of the evidence which is led before them during the trial and he should not be swayed away by any observations made by his predecessor while deciding bail applications of the respondents-accused.

10. Before parting, I may also state that now-a-days a tendency has developed in the subordinate Judges to decide the bail applications by detailed reasoned order, which is time and again deprecated by the Hon’ble Supreme Court as well as this Court. It is true that at times arguments are made by the Counsel appearing for the parties before the learned Judge at great length on merits, but as far as possible the Court should keep itself away from discussing the material in detail and giving its verdict on merits. Any observation made by the Court while deciding the bail application is likely to cause embarrassment to the learned Judge, who decides the case subsequently, therefore, it should be avoided.

11. At this stage, the request made by the learned Counsel for the accused to transfer the accused from Sabarmati Central Prison to Rajkot Central Prison is required to be considered. Ahmedabad is far off from Kutch-Bhuj. The accused can easily be kept present during trial at Kutch-Bhuj from Rajkot because of short distance. Hence, the State is directed to shift all the respondents-accused from Ahmedabad Central Jail to Rajkot Jail, till the trial is over.

12. With these observations and directions, all these applications are allowed and the impugned judgment and order dated 9-11-2001 passed by the learned additional Sessions Judge, Gandhidham-Kutch below Misc. Criminal Application Nos. 213, 230 and 231 of 2001 is hereby quashed and set aside. Rule is made absolute. D.S. permitted to the respondents-accused.