Gujarat High Court Case Information System
Print
CR.MA/12640/2009 1/ 5 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12640 of 2009
=========================================================
ANIL
RAMNIKLAL THAKKAR
Versus
STATE
OF GUJARAT
=========================================================
Appearance
:
MR
ASHISH M DAGLI for Applicant.
MS ML SHAH, ADDL. PUBLIC PROSECUTOR
for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 27/01/2010
ORAL
ORDER
This
application for bail is filed under section 439 of the Code of
Criminal Procedure in connection with First Information Report
registered as C.R. No. I-276 of 2008 filed before Gondal Taluka
Police Station, Dist. Rajkot for offence punishable under sections
407, 420, 467, 468, and 114 of the Indian Penal Code.
A
complaint was given by Ratilalbhai s/o Mohanbhai Pansuria Patel
alleging therein that he is doing business in the name and style of
Vaibhav Cotton Industries and used to supply cotton bundles through
brokers. It is alleged in the complaint that goods were sent by him
through a truck of National Roadways. As per the complaint, on
26.07.2008, 200 bundles of cotton were sent on assurance that payment
will be made on or before 03.09.2008. As per the complaint, the goods
were never delivered to the parties for whom it was dispatched and
were sold off to some other parties and the amount in question was
not paid to the complainant. The complainant therefore lodged the
present complaint.
Mr.
Ashish Dagli, learned advocate for the applicant submitted that the
applicant has been falsely implicated in the commission of the
alleged offence and a false case is foisted on him. He further
submitted that charge sheet is already filed and the entire
investigation is over and since the present applicant is in jail
since his arrest, he be released on bail. Learned advocate submitted
that the dispute which is involved between the parties is of a civil
nature but a criminal complaint is filed with a view to exert
pressure on the applicant and other accused persons. Learned
advocate, placing reliance on the complaint, submitted that the
present case is triable by JMFC Court and looking to the backlog of
cases pending before JMFC court, the trial will take a long time and
the applicant would remain behind the bars for a long time from the
date of his arrest. In view of the aforesaid facts and circumstances,
learned advocate submitted that this is a fit case to enlarge the
applicant on regular bail. Learned advocate also placed reliance on
the documents which are produced along with the application in
support of the contention that it is a fit case to release the
applicant on regular bail. He further submitted that in the charge
sheet there is not an iota of evidence connecting the applicant with
the commission of offence and even nothing is recovered from the
applicant, and, therefore, the prayer as set out in the application
to release him on regular bail be granted. Learned advocate further
placed reliance on the order dated 06.03.2009 passed by this Court
[Coram: Z.K. Saiyed, J.] in Criminal Misc. Application No. 1993 of
2009 and submitted that even on the ground of parity, the application
deserves to be granted.
On
the other hand, learned APP, Ms. M.L. Shah submitted that the
applicant is involved in serious offences punishable under sections
407, 420, 467, 468, and 114 of the Indian Penal Code. Taking into
account the role attributed to the applicant and the huge amount
which is involved, the prayer for bail may not be granted to the
applicant. She further submitted that the applicant sold away the
goods and pocketed huge amount of money and has not paid the money to
the complainant. Learned APP has placed reliance on the various
statement of witnesses and other documents and submitted that the
inextricable involvement is prima facie established. She further
submitted that the applicant is in the habit of committing such
offences and various complaints have been filed against him, and even
looking to the antecedents of the applicant, he cannot be granted
regular bail. She, therefore, submitted that the applicant may not
be granted discretionary relief as prayed for in the application, and
the application deserves to be dismissed.
Heard
learned advocate Mr. Dagli for the applicant and Ms. M.L. Shah,
learned APP at length and in great detail. Learned APP placed before
me for my perusal the entire investigation papers and I have also
considered the same.
The
investigating papers primafacie reveal offence against the applicant
as alleged. Letter heads and rubber stamps were forged to dupe the
complainant. Goods are sold off and the proceeds are misappropriated.
Hence there is no merit in the contention that nothing is recovered
from the applicant. It appears to me from the reading of the case
papers that the applicant is the mastermind behind the entire
conspiracy. For this reason alone, he cannot claim parity with the
co-accused released on regular bail by a co-ordinate Bench of this
Court. Even otherwise, relief under section 439 is a discretionary
relief, where the ground of parity carries less weight because the
role attributed to each applicant differs. I have also considered the
antecedents of the applicant. Various complaints of similar nature
are filed against the applicant. Even before me today, apart from the
present application, there are four more applications for regular
bail [Misc. Criminal Applications No. 9670/09, 9667/09. 9686/09 and
9688/09] filed by the present applicant which indicates the conduct
of the applicant. Looking to the mode and manner in which the offence
is committed and the quantum of money involved, this Court is also
not convinced by the argument that in the present and similar
transactions only disputes of civil nature is involved and for that
reason the applicant is required to be released on regular bail. On
the contrary, I am of the considered view that releasing such persons
on regular bail will have deleterious effect on the Society as a
whole since large amount is alleged to have been misappropriated by
the applicant along with co-accused and the record indicates that the
applicant is the mastermind behind it.
For
the reasons aforesaid, and having heard the learned advocates and
having considered the role attributed to the applicant and reflected
in the FIR at Annexure ‘A’, antecedents of the applicant and the
police papers produced by learned APP, statement of witnesses and
other documents, I am of the view that this is not a fit case where
this Court, by exercising its discretionary jurisdiction, is required
to enlarge the applicant on regular bail. The application is liable
to be rejected, and is hereby rejected.
Rule
is discharged.
mathew [H.B.ANTANI,
J.]
Top