Gujarat High Court High Court

Shankarbhai vs State on 21 April, 2011

Gujarat High Court
Shankarbhai vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4812/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4812 of 2011
 

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

SHANKARBHAI
RAMJIBHAI DALVADI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
BM MANGUKIYA for Applicant(s) : 1,MS BELA A PRAJAPATI for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

RULE.

Learned APP Mr. A.J. Desai waives service of notice of Rule for the
respondent – State.

This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with first information report registered as
I-CR No.4/2011 with Muli Police Station, Surendranagar for the
offences punishable under Sections 192, 196, 403, 406, 408, 409,
418, 420, 423, 465, 466, 467, 468, 470, 471, 474, 477(A), 120B and
114 of the Indian Penal Code.

Learned
counsel for the applicant places reliance on the order dated
22.02.2011 passed by this Court in Criminal Misc. Application
No.1455 of 2011 wherein one of the Director against whom almost
similar allegations were levelled and after enquiry under Section 93
of the Gujarat Co-operative Societies Act, no irregularity was
found. It is further submitted that even if allegations in the FIR
taken as they are, they are pertaining to the year 1998-1999 and
decree was also passed by the Board of Nominees against which appeal
is pending. The applicant is not likely to flee from the course of
justice and considering the above facts, the applicant may be
granted anticipatory bail.

Heard
Learned APP Mr. Desai for the respondent – State.

Having
heard learned counsel for the parties and perusing the record of the
case and taking into consideration all the above facts, 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 FIR being
I-CR No.4/2011 with Muli Police Station, Surendranagar 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 themselves available for
interrogation whenever required.

[b] shall
remain present at concerned Police Station on 26th
April, 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 Passports, 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 applicants. 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.)

//smita//

   

Top