Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Gujarat High Court

Sampat Vannaji Mewada vs State Of Gujarat on 6 April, 2018

Author: P.P.Bhatt

Bench: P.P.Bhatt

        R/CR.MA/3224/2018                                       ORDER




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/CRIMINAL MISC.APPLICATION NO. 3224 of 2018

==========================================================
                            SAMPAT VANNAJI MEWADA
                                    Versus
                               STATE OF GUJARAT
==========================================================
Appearance:
MR. KISHAN H DAIYA(6929) for the PETITIONER(s) No. 1
MR.KISHAN PRAJAPATI(7074) for the PETITIONER(s) No. 1
MR J K SHAH, APP for the RESPONDENT(s) No. 1
==========================================================

 CORAM: HONOURABLE MR.JUSTICE P.P.BHATT

                               Date : 06/04/2018
                                ORAL ORDER

1. The present successive application is filed under Section 439 of the Code of Criminal Procedure by the applicant for regular bail in connection with FIR being C.R.No.I-141/2017 registered with Sachin GIDC Police Station, District Surat, for the offences punishable under Sections 406, 420, 467, 468, 471, 474, 485, 272, 273 and 120(B) of the Indian Penal Code and Sections 65(a)(e), 61(1)(a), 98(2) and 116(c) of the Gujarat Prohibition Act.

2. Heard learned advocate for the applicant and learned Additional Public Prosecutor for the respondent-State.

3. Learned advocate for the applicant submits that the applicant is an innocent person, however, he has been falsely implicated in the alleged offence. It is submitted that there is no prima facie case against Page 1 of 4 R/CR.MA/3224/2018 ORDER the applicant. It is further submitted that there in no any cogent material to connect the applicant with the alleged offence. It is further submitted that the applicant was working with the co-accused Manoj @ Manor Vardhichand Shah (Taili) as a labour. It is further submitted that the applicant is not having any criminal antecedent. It is further submitted that charge-sheet is submitted, therefore, now there is no possibility of tampering with the evidence. It is further submitted that the applicant is having root in Surat District and also having responsibility to maintain and look after his family, and therefore, there is no likelihood of his running away from the trial and his presence can be secured at the of trial by imposing suitable conditions. It is further submitted that the applicant is ready and willing to abide by the terms and conditions that may be imposed by this Court. It is lastly submitted that considering the nature of allegations and gravity of offence, the applicant may be enlarged on regular bail by imposing suitable conditions.

4. Learned Additional Public Prosecutor appearing on behalf of the respondent-State has opposed the application for grant of regular bail looking to the nature and gravity of the offence. He has submitted that from the charge-sheet papers there is a prima facie case against the present applicant, therefore, the present application may be rejected.

5. Regard being had to the above submissions, in the facts and circumstances of the case, considering Page 2 of 4 R/CR.MA/3224/2018 ORDER the nature and gravity of accusation made against the applicant in the First Information Report and other charge-sheet papers, this Court is of the opinion that discretion is required to be exercised in favour of the applicant for grant of bail. Hence, the present application is allowed and the applicant is ordered to be released on regular bail in connection with the FIR being C.R.No.I-141/2017 registered with Sachin GIDC Police Station, District Surat, on his executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of the like amount to the satisfaction of the learned Trial Court, and subject to the following conditions that the applicant shall;

[a] not take undue advantage of liberty or misuse liberty;

[b] not act in a manner injurious to the interest of the prosecution;

[c] surrender passport, if any, to the lower court within a week;

[d] not leave the State of Gujarat without prior permission of the Sessions Judge concerned;

[e] mark presence before the concerned Police Station on every Monday of each English calendar month for a period of three months and thereafter, alternate Monday for a period of six months, between 11:00 a.m. and 2:00 p.m.;

[f] furnish latest and permanent address of residence to the Investigating Officer, and Page 3 of 4 R/CR.MA/3224/2018 ORDER also to the Court at the time of execution of the bond, and shall not change the residence without prior permission of this Court.

6. The authorities will release the applicant only if he is not required in connection with any other offence for the time being. If breach of any of the above conditions is committed, the Sessions Judge concerned will be free to issue warrant or take appropriate action in the matter. Bail bond to be executed before the learned Lower Court having jurisdiction to try the case. It will be open for the concerned Court to delete, modify and/or relax any of the above conditions, in accordance with law. At the trial, learned 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.

7. Rule is made absolute to the aforesaid extent. Direct service is permitted.

(P.P.BHATT, J) BDSONGARA Page 4 of 4