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 11, Cited by 0]

Gujarat High Court

Revabhai Hamirbhai Chamar vs State Of Gujarat on 5 January, 2022

Author: Ilesh J. Vora

Bench: Ilesh J. Vora

      R/CR.MA/20330/2021                                ORDER DATED: 05/01/2022




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/CRIMINAL MISC.APPLICATION NO. 20330 of 2021

==========================================================
                           REVABHAI HAMIRBHAI CHAMAR
                                     Versus
                               STATE OF GUJARAT
==========================================================
Appearance:
O I PATHAN(7684) for the Applicant(s) No. 1
MS KRINA CALLA, APP (2) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA

                                   Date : 05/01/2022

                                    ORAL ORDER

1. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the applicant- accused has prayed for anticipatory bail in connection with the FIR being C.R.No.11206077210339 of 2021 registered with Modhera Police Station, District:Mehsana for the offences under the provisions of Sections 307, 143, 147, 148, 149, 337, 323, 504, 506(2) of the Indian Penal Code and Section 135 of the Gujarat Police Act.

2. Learned advocate for the applicant submits that the applicant is innocent and he has been falsely implicated in the alleged offence. He has no past antecedent of like nature and custodial interrogation of the applicant is not essential for the purpose of investigation.

3. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of anticipatory bail stating inter alia that the allegations against Page 1 of 4 Downloaded on : Wed Jan 12 17:09:36 IST 2022 R/CR.MA/20330/2021 ORDER DATED: 05/01/2022 the applicant are grave and serious in nature and custodial interrogation is necessary for further investigation of the case.

4. Having heard the learned advocates for the parties and perusing the material placed on record, it appears that except throwing of stones on the rival parties, nothing is alleged against the applicant. He has no any past antecedent of like nature. There is no possibility of his fleeing from the process of justice and there is nothing to be tempered with the evidence.

5. Considering the facts and circumstances of the case and the role attributed to the present applicant in the alleged offence, I find no reason to decline pre-arrest bail to the applicant. In the result, the present application is allowed. The applicant is ordered to be released on bail in the event of his arrest in connection with a FIR being C.R.No.11206077210339 of 2021 registered with Modhera Police Station, District: Mehsana for the offences under the provisions of Sections 307, 143, 147, 148, 149, 337, 323, 504, 506(2) of the Indian Penal Code and Section 135 of the Gujarat Police Act on his executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) each with one surety of like amount on the following conditions:

(a) shall cooperate with the investigation and make themselves available for interrogation whenever required;
(b) shall remain present at concerned Police Station Page 2 of 4 Downloaded on : Wed Jan 12 17:09:36 IST 2022 R/CR.MA/20330/2021 ORDER DATED: 05/01/2022 on 13.01.2022 between 11.00 a.m. and 2.00 p.m.;
(c) shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him from disclosing such facts to the court or to any police officer;
(d) shall not obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;
(e) shall at the time of execution of bond, furnish the address to the investigating officer and the court concerned and shall not change their residence till the final disposal of the case till further orders;
(f) shall not leave India without the permission of the Trial Court and if having passport shall deposit the same before the Trial Court within a week; and
(g) it would be open to the Investigating Officer to file an application for remand if he considers it proper and just and the learned Magistrate would decide it on merits;

6. 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 Page 3 of 4 Downloaded on : Wed Jan 12 17:09:36 IST 2022 R/CR.MA/20330/2021 ORDER DATED: 05/01/2022 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.

7. At the trial, the Trial Court shall not be influenced by the prima facie observations made by this Court in the present order.

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

(ILESH J. VORA,J) ILA Page 4 of 4 Downloaded on : Wed Jan 12 17:09:36 IST 2022