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 4, Cited by 0]

Gujarat High Court

Chandreshbhal vs State on 3 March, 2011

Author: Anant S. Dave

Bench: Anant S. Dave

   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2837/2011	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2837 of 2011
 

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

CHANDRESHBHAL
LALJIBHAI KHOKHAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
NISHANT LALAKIYA for Applicants
 

Mr.
K.L. Pandya, APP, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 03/03/2011 ORAL ORDER 

Rule.

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

This application is filed under Section 438 of the Code of Criminal Procedure in connection with first information report registered at CR No.5 of 2011 of Mahila Police Station at Rajkot for the offences punishable under Sections 498A, 306 and 114 of the Indian Penal Code.

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, statement of Dixi, daughter aged 15 years now studying in Std. X, the husband of the victim had a stroke of paralysis five years before and the applicants have roots in the society, without discussing the evidence in detail, at this stage, and to take care of the daughter I am inclined to grant anticipatory bail to the applicants. 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 applicants herein being arrested pursuant to first information report registered at CR No.5 of 2011 of Mahila Police Station at Rajkot, the applicants shall be released on bail on furnishing a bond of Rs.10,000/- (Rupees Ten Thousand only) each with surety of like amount on following conditions :-

[a] shall cooperate with the investigation and make available for interrogation whenever required.
[b] shall remain present at concerned Police Station on 7.3.2011 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 applicants. The applicants 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 applicants, 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.) [swamy]     Top