Gujarat High Court Case Information System
Print
CR.MA/9908/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9908 of 2011
=========================================
MINABEN
JETHALAL THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR YS LAKHANI SR. ADV. with MR. PS GONDALIAYA for M/S
S G ASSOCIATES for Applicant(s) : 1,
MS MANISHA L SHAH ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
1. This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-54 of 2011 with Bhaktinagar Police Station, Rajkot, for the
offences punishable under Sections 406, 418, 420, 468, 478 and 120B
of the Indian Penal Code.
2. Learned
counsel for the applicant submits that the applicant is a lady who
is attributed to have committed the offence in the year 2004 and 2005
in the capacity of Managing Director and on two different occasions
she had presented herself before the investigating officer and she is
ready to comply with any direction that may be given by the
investigating officer and will be available before the investigation
and that the record is to be verified which is in nature of documents
and by considering overall facts, the applicant may be granted
anticipatory bail.
3. Heard
Learned APP for the respondent – State.
4. Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration the facts of the case, 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.
5. Learned
counsel for the parties do not press for further reasoned order.
6. 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-54 of 2011 with Bhaktinagar Police Station, Rajkot, 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 26.7.2011
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.
7. 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.
8. Rule
made absolute. Application is disposed of accordingly.
9. Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top