Gujarat High Court Case Information System
Print
CR.MA/14850/2011 4/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14850 of 2011
=========================================================
PRASHANTBHAI
SUDHIRBHAI KARIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG NANAVATI with MR PRATIKY JASANI
for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/11/2011
ORAL ORDER
1. This is an application
for anticipatory bail under Section 438 of the Code of Criminal
Procedure in connection with the FIR bearing CR No. I-336 of
2011 registered with Malaviya Nagar Police Station, Rajkot for the
offences punishable under Sections 306 and 114 of the IPC.
2.
Heard Mr.Devang Nanavati, learned counsel appearing for Mr.Pratik
Jasani, for the applicant. Mr.Nanavati has submitted that why the
person has committed suicide that words of the suicide note is
required to be proved. Even if the allegations made in the FIR are
accepted at its face value for the sake of arguments and without
admitting the same, then also, no offence under Section 306 of the
IPC is made out against the present applicant. The allegation does
not fall within the purview of Section 107 of the IPC. He has
submitted that looking to the role attributed by the prosecution it
does not attract meaning of instigation, provocation and abatement.
He has submitted that present applicant will be available during
interrogation and investigation. He has therefore, prayed that
present applicant may be granted anticipatory bail.
3. Heard
Mr.Chetna Shah, learned APP for the respondent State. Ms.Shah has
vehemently opposed the present application. She has read suicidal
note and argued that name of the present applicant is shown in
suicidal note.
4. Ms.Shah
is unable to show this Court that ingredients of Section 107 of the
IPC are prima facie attracted through police papers. 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. The application is
allowed. The applicant is granted anticipatory bail in the event of
his arrest in connection with CR No. I-336 of 2011 registered
with Malaviya Nagar Police Station, Rajkot for the offences as
alleged in FIR on his executing a bond of Rs.10,000/- [Rupees Ten
thousand only] with one surety of the like amount on the following
conditions that he shall:
[a] co-operate with the
investigation and make himself available for interrogation whenever
and wherever required.
[b] shall remain present
at the concerned Police Station on 14.11.2011 at 11.00 AM ;
[c] shall not hamper the
investigation in any manner nor shall directly or indirectly make any
inducement, threat or promise to any person acquainted with the facts
of the case so as to dissuade him from disclosing such facts to the
Court or to any police officer;
[d] at the time of
execution of bond, furnish him residential 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] not leave State of
Gujarat without the permission of the Court and, if holding a
passport, he shall surrender the same before the Trial Court within a
week;
[f] not obstruct or hamper
the police investigation and not play mischief with the evidence
collected or yet to be collected by the police;
6. It would be open to the
Investigating Officer to file an application for remand if he
considers it proper and just; and the competent Court would decide it
on merits.
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. The applicant is
permitted to obtain regular bail as per the established provision of
law, within suitable time.
9. Rule made absolute.
Direct service is permitted.
(Z.K.SAIYED, J.)
kks
Top