Gujarat High Court
Upendrabhai Naranbhai (Narayanbhai) ... vs State Of Gujarat on 23 October, 2019
Author: A.Y. Kogje
Bench: A.Y. Kogje
R/CR.MA/19356/2019 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 19356 of 2019
================================================================
UPENDRABHAI NARANBHAI (NARAYANBHAI) PATEL
Versus
STATE OF GUJARAT
================================================================
Appearance:
MR YS LAKHANI, SENIOR COUNSEL with MR PARTHIV B SHAH(2678) for
the Applicant(s) No. 1
MS NISHA THAKORE, ADDITIONAL PUBLIC PROSECUTOR(2) for the
Respondent(s) No. 1
MR SURESH B BHATT for the Complainant
================================================================
CORAM: HONOURABLE MR.JUSTICE A.Y. KOGJE
Date : 23/10/2019
ORAL ORDER
1. Learned Advocate Mr. Suresh B. Bhatt is permitted to file his appearance on behalf of the original complainant. The affidavit tendered by the complainant is ordered to be taken on record.
2. This application is filed by the applicant under Section 439 of the Code of Criminal Procedure, 1973 for regular bail in connection with FIR registered as C.R. No.I-133/2019 with Gotri Police Station, Vadodara City for the offence punishable under Sections 406, 420, 465, 467, 468, 471 and 114 of the Indian Penal Code.
3. Learned Senior Counsel appearing on behalf of the applicant submits that considering the nature of offence, the applicant may be enlarged on regular bail by imposing suitable conditions. Page 1 of 4 Downloaded on : Thu Oct 24 03:22:01 IST 2019
R/CR.MA/19356/2019 ORDER
4. On the other hand, the learned Additional Public Prosecutor appearing for the respondent-State has opposed grant of regular bail looking to the nature and gravity of the offence.
5. Learned Advocates appearing on behalf of the respective parties do not press for a further reasoned order.
6. I have heard the learned advocates appearing on behalf of the respective parties and perused the papers. Following aspects are considered :-
I) The First Information Report is registered on 27.09.2019 for the offence which is alleged to have taken place between 06.04.2000 till February 2018;
II) The applicant is in custody since 27.09.2019; III) The investigation qua the applicant has concluded as the remand period is over;
IV) The applicant is aged 72 years;
V) Without prejudice to the applicant's rights and contentions, submission of learned Senior Counsel for the applicant that the applicant is ready and willing to deposit an amount of Rs.24,75,000/= (Rupees Twenty Four Lakhs Seventy Five Thousand Only) and;
VI) Learned Additional Public Prosecutor under the instructions of the Investigating Officer is unable to bring on record any special circumstances against the applicant.
This Court has taken into consideration the law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra v. Central Page 2 of 4 Downloaded on : Thu Oct 24 03:22:01 IST 2019 R/CR.MA/19356/2019 ORDER Bureau of Investigation reported in [2012] 1 SCC 40.
7. In the facts and circumstances of the case and considering the nature of the allegations made against the applicant in the First Information Report, without discussing the evidence in detail, prima facie, this Court is of the opinion that this is a fit case to exercise the discretion and enlarge the applicant on regular bail.
8. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with C.R. No.I- 133/2019 with Gotri Police Station, Vadodara City on executing a personal bond of Rs.10,000/= (Rupees Ten Thousand Only) with one surety of the like amount to the satisfaction of the trial Court and subject to the conditions that he shall;
(a) deposit an amount of Rs.24,75,000/= (Rupees Twenty Four Lakhs Seventy Five Thousand Only), with the trial Court, within a period of two months, from the date of his release;
(b) not take undue advantage of liberty or misuse liberty;
(c) not act in a manner injurious to the interest of the prosecution and shall not obstruct or hamper the police investigation and shall not play mischief with the evidence collected or yet to be collected by the police;
(d) surrender passport, if any, to the Trial Court within a week;
(e) not leave the State of Gujarat without prior permission of the Trial Court concerned;
(f) mark presence before the concerned Police Station once in a month for a period of six months between 11.00 a.m. & 2.00 p.m.; Page 3 of 4 Downloaded on : Thu Oct 24 03:22:01 IST 2019
R/CR.MA/19356/2019 ORDER
(g) furnish the present address of his residence to the Investigating Officer and also to the Court at the time of execution of the bond and shall not change the residence without prior permission of Trial Court;
9. 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.
10.Bail bond to be executed before the 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.
11.At the trial, the 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.
12.The application is allowed in the aforesaid terms. Rule is made absolute to the aforesaid extent. Direct Service is permitted.
Sd/-
(A.Y. KOGJE, J) CAROLINE Page 4 of 4 Downloaded on : Thu Oct 24 03:22:01 IST 2019