Gujarat High Court High Court

Rajput vs State on 8 April, 2011

Gujarat High Court
Rajput vs State on 8 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4934/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4934 of 2011
 

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

 

RAJPUT
RAKHUBEN WD/O DEVRAJ DHANA RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Applicant(s) : 1, 
MR AJ DESAI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/04/2011 

 

ORAL
ORDER

Rule.

Learned APP, waives service of notice of Rule for respondent –
State.

Learned
counsel for the applicant submits that the applicant is a widow aged
about 82 years and she is falsely implicated in the crime. It is
further submitted that the applicant has roots in the society, will
not flee from justice and will cooperate with the investigation as
and when called for. It is further submitted that by imposing
suitable conditions, 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, without treating
this order as a precedent for any other co-accused and the
applicant being a widow aged 82 years, 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 Vav M Case
No.08 of 2009 with Vav Police Station for the offences punishable
under sections 120B, 465, 466, 467, 468, 471, 474 of the Indian
Penal Code, 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 13.04.2011 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.)

*pvv

   

Top