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 13, Cited by 0]

Gujarat High Court

Ravindrasing vs State on 6 April, 2010

Author: H.B.Antani

Bench: H.B.Antani

   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13319/2009	 1/ 9	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13319 of 2009
 

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


 

RAVINDRASING
@ RAVI JAIRAMSING PAWAR
 

Versus
 

STATE
OF GUJARAT
 

=========================================================
Appearance : 
MR
ND NANAVATI, SR. COUNSEL WITH MR MOUSAM R YAGNIK for Applicant. 
MR
TUSHAR MEHTA, ADDL. ADVOCATE GENERAL for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
 ORAL
ORDER 

This is an application preferred under section 439 of the Criminal Procedure Code by the applicant who has been arrested in connection with F.I.R. being C.R. No. I-252 of 2009 registered with Odhav Police Station for offences punishable under sections 302, 328, 114, 272, 273, 109, 201 and 120-B of the Indian Penal Code read with sections 65(a)(b)(c), (d) and (e), 66(1)(b), 67 (1) (c), 68, 72, 75, 81 and 83 of the Bombay Prohibition Act.

It is alleged in the FIR which was lodged on 07.07.2009 that husband of the complainant had gone to his service and in the afternoon about 1.00 PM, he came back and stated that he was not feeling well, and therefore he was taken to the hospital. It is further alleged in the complaint that after some time, husband of the complainant said that he cannot see anything, and therefore, he was taken to the hospital where the Doctors, after examining him, declared him dead.

Mr. N.D. Nanavati, learned senior counsel appearing with learned advocate Mr. Mousham Yagnik for the applicant submitted that considering the role attributed to the applicant, he is not the main culprit who is involved in the commission of the alleged offence and therefore he deserves to be enlarged on bail. He submitted that even as per the prosecution case, the only allegation against the applicant is that he has sold country made liquor and therefore the provisions of sections 272 and 273 of Indian Penal Code is not prima facie made out against the applicant as he is not responsible in adulterating the liquor which is done at the stage of manufacturing. He submitted that even the provisions of sections 302, 307 and 328 of IPC cannot be attracted against the applicant as even the basic ingredients are not satisfied in the case of the applicant. He submitted that at the most, the applicant can be charged for offences punishable under the Bombay Prohibition Act. He submitted that even on perusal of statements of Naresh Dattatrey Gajjar dated 08.07.2009, 11.07.2009 and 26.07.2009, he does not indicate the involvement of the applicant in the commission of offence. He submitted that the statement of Naresh Dattatrey Gajjar dated 26.07.2009 mentions about the fact that liquor was purchased from the applicant, and, save and except the aforesaid statement, there is nothing on the record to indicate the involvement of the applicant in the commission of offence. Likewise, on perusal of the statement of Balvantbhai Vithalbhai Vaghela dated 09.07.2009, it is clear that the said witness has not mentioned the name of the present applicant but thereafter on 15.07.2009, with a view to implicating the present applicant in the aforesaid crime, a further statement was recorded so as to implicate the applicant, but even then, nothing turns out so as to indicate involvement of the applicant in the commission of the offence. Learned advocate also placed reliance on the statement of Manjulaben dated 08.07.2009 and subsequent statement dated 08.08.2009 in support of the submission that even prima facie case is not made out against the applicant, and, therefore, the prayer as set out in the application deserves to be granted.

On the other hand, Mr. Tushar Mehta, learned Additional Advocate General submitted that the applicant is facing charge for offences punishable under sections 302, 328, 114, 272, 273, 109, 201 and 120-B of the Indian Penal Code as well as under the provisions of the Bombay Prohibition Act. He submitted that the applicant used to purchase liquor from Vinod @ Dagri Chandubhai Chauhan along with two other persons, viz. Nazir Ahmed Noormohammad and Nazir Hussien Kadarbhai Sheikh and thereafter he used to sell the suprious liquor to Mina Manjitsingh Rajput, Dhyansingh @ Dhatru, Mahendrabhai Haribhai Macwana, Mohammad Tariff, Nassuriddin @ Nasro, Shantaben, Vuiruttama, Puran Nepali and Sulakshana. Learned Additional Advocate General has also placed on the analysis C.D.R. of the mobile phone calls which was recovered from the possession of the applicant and submitted that numerous mobile phone calls were made with Nazir Hussien Kadarbhai Sheikh, Meenaben etc. Learned Additional Advocate General has also placed reliance on the report of the Forensic Science Laboratory in support of the submission that the liquor was found to contain methanol which is hazardous to the health of a person who consumes it. Thus, considering the role attributed to the applicant and the manner in which the offence is committed by him in tandem with other accused and seriousness as well as gravity of offence in which the applicant is involved, no discretionary relief be granted to the applicant as in all, 149 persons have lost their lives and so many families have lost their bread winners in the family. Learend Additional Advocate General also relied on the affidavit in reply filed on behalf of the State by M.D. Chowdhary, Police Inpsector, Crime Branch in support of the aforesaid contention as well as the fact that the applicant is involved in 20 prohibition cases and some of them are pending before the competent court. He, therefore, submitted that the activities in which the applicant is involved would also have a very adverse or deleterious effect on the Society as a whole and therefore, involvement of the applicant in the commission of offence requires to be viewed very seriously and the application deserves to be dismissed.

I have heard learned counsel Mr. N.D. Nanavati for the applicant and Mr. Tushar Mehta, learned Addl. Advocate General for the opponent State, at length and in great detail. I have carefully taken into consideration the averments made in the application as well as role of the applicant which is reflected in the FIR. The applicant is charged for the offence punishable under sections 302, 328, 114, 272, 273, 109, 201 and 120-B of the Indian Penal Code read with sections 65(a)(b)(c), (d) and (e), 66(1)(b), 67 (1) (c), 68, 72, 75, 81 and 83 of the Bombay Prohibition Act. The applicant used to purchase liquor from Vinod @ Dagri Chandubhai Chauhan along with two other persons, viz. Nazir Ahmed Noormohammad and Nazir Hussien Kadarbhai Sheikh and thereafter he used to sell the spurious liquor to Mina Manjitsingh Rajput, Dhyansingh @ Dhatru, Mahendrabhai Haribhai Macwana, Mohammad Tariff, Nassuriddin @ Nasro, Shantaben, Vuiruttama, Puran Nepali and Sulakshana. Even the analysis of the mobile phone calls submitted by learned Additional Advocate General clearly indicates that the applicant used to talk on mobile phone with other accused persons who are manufacturing and selling the liquor. Thus, the entire link connecting the applicant with the crime is prima facie established.

I have considered the statements of witnesses referred to by learned advocates of both the sides, more particularly, statements of Naresh Dattatrey Gajjar and Balvantbhai Vithalbhai Vaghela. Muddamal which was recovered was sent to Directorate of Forensic Science Laboratory for the purpose of analysis, and the report given by the FSL is also taken into consideration by me. Detailed analysis given by the Scientific Officer is also produced for my perusal which shows that methanol and ethanol were found in the samples which were sent to FSL. Methanol and ethanol are poisonous substances and if it is added to the liquor, then, it is likely to have adverse effect on the body of the person who consumes it. The applicant is involved in very serious offences. Considering the gravity and nature of the offence in which the applicant is involved, the same, in my view, would have a very serious effect on the social fabric of the Society. Manufacturing and supplying of liquor is, as such, prohibited in the State of Gujarat. In view of the aforesaid facts and circumstances of the case, even using quality raw material, its production and supply are an illegal activities in the State. In the present case, the applicant has supplied liquor manufactured illegally and that too, by using poisonous substance of methanol which everyone knows that if anyone consumes it, he is likely to have a very adverse effect on the body and can cause death or such bodily injury as is likely to cause death. The nature of accusation against the accused is elaborated in the FIR and so far as the severity of offence is concerned, offence under Sec.302 of IPC is punishable with death or imprisonment for life; offence under Sec.307 is punishable with imprisonment for a term which may extend to ten years and if hurt is caused to any person, the offender shall be liable to imprisonment for life; offence under Section 328 is punishable with imprisonment of either description for a term which may extend to ten years. The applicant is also involved in offences punishable under the Bombay Prohibition Act. Thus, considering the nature of the offence in which the applicant is involved and the manner in which the liquor was distributed to large number of customers having full knowledge that it contains methanol, in my view, it requires to be viewed seriously, as in all, 149 lives have been lost because of consumption of spurious liquor. The Court has also to consider the character of the evidence, circumstances which are peculiar to the accused, reasonable possibility of presence of accused not being secured at the trial, reasonable apprehension of the evidence of the witnesses being tampered with and larger interest of public or State and other similar factors which are relevant in the facts and circumstances of the case. In view of the catena of decisions rendered by the Hon'ble Apex court, detailed examination of the evidence and elaborate documentation of merits of the case is to be avoided by the Court while passing orders on bail applications. Yet the Court has to be satisfied as to whether there is prima facie case against the applicant. Thus, considering the offence in which the applicant is involved, seriousness or gravity of offence, manner in which the offence is committed by the applicant, impact on the Society as a whole and various provisions of offences punishable under sections 302, 328, 114, 272, 273, 109, 201 and 120-B of the Indian Penal Code read with sections 65(a)(b)(c), (d) and (e), 66(1)(b), 67 (1) (c), 68, 72, 75, 81 and 83 of the Bombay Prohibition Act which are invoked in the present case, I am of the considered view that no discretionary relief is required to be granted to the applicant as provided under Sec.439 of the Code of Criminal Procedure.

9. For the foregoing reasons, there is no merit in the application preferred by the applicant and the same is hereby dismissed. Rule is discharged.

mathew						[
H.B. ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top