Gujarat High Court High Court

Nirmalkumar vs State on 4 October, 2010

Gujarat High Court
Nirmalkumar vs State on 4 October, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11456/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11456 of 2010
 

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

 

NIRMALKUMAR
SOHANLAL SIROHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1, 
MR HL JANI ld. APP for Respondent(s) : 1,
 

Mr ZUBIN
BHARADA for ori.
complainant 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

1. Rule.

Mr. Jani, ld. A.P.P. waives the service of rule.

2. This application is filed by the applicant under section 438 of the Code of Criminal Procedure in connection with CR No. I-34/2010 registered before Manavadar Police Station, for the offence punishable under section 465, 467, 468, 471 and 120-B of IP Code.

3. Heard Mr SV Raju learned advocate for the applicant. Mr Raju has submitted that from the contents of the FIR, no case is made out against the present applicant. He further submitted that as per the say of the complainant, this is a case of criminal breach of trust, but sec. 420 and 406 of IPC are not shown in the complaint by the complainant. He further submitted that the present applicant is a simply servant of the firm and he cannot be booked in the offence only on the basis of the contents of the FIR.

4. As against this, Mr. HL Jani learned APP and Mr Zubin Bharda learned advocate appearing with prosecution have opposed this application.

5. Having heard the learned counsel for the parties and perusing the record and considering the facts that other co-accused are granted anticipatory bail by this Court, I am inclined to grant anticipatory bail to the applicant.

6. In the result, this application is allowed by directing that in the event of the arrest of the applicant in CR No. I-34/2010 registered with Manavadar Police Station, the applicant shall be released on bail on his furnishing a bond of Rs. 10,000/- (Rupees Ten Thousand only), with one surety of the like amount on conditions that:

(a) remain present before the trial court regularly as and when directed on the dates fixed;

(b) remain present at Manavadar Police Station, on 7.10.2010 between 9.00 a.m. to 5.00 p.m.

(c) make himself available for interrogation by police officer, whenever and wherever required;

(d) not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him from disclosing such facts to the Court or to any Police Officer;

(e) not to obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;

(f) at the time of execution of bond, furnish the address to the Investigating Officer and the Courts concerned, and shall not change his residence till the final disposal of the case or till further orders;

(g) not leave INDIA without the permission of the Court and if having Passport, shall deposit the same before the trial court within a week;

(h) It would be open to the Investigating Officer to file an application for remand if he considers it proper and just; and the learned Magistrate would decided it on merits.

7. This order will hold good if the applicant is arrested at any time within 90 days from today. The order for release on bail will remain operative only for a period of TEN days from the date of his arrest. Thereafter it will be open to the applicant to make a fresh application for being enlarged on bail in usual course which when it comes before the competent Court, will be disposed of in accordance with law, having regard to all the attending circumstances and the materials available at the relevant time uninfluenced by the fact that ANTICIPATORY BAIL was granted.

8. Rule is made absolute. Direct service is permitted.

[ Z.K. SAIYED, J.]

mandora/

   

Top