Gujarat High Court
Anil Monaji Vanzara vs State Of Gujarat on 3 March, 2015
Author: J.B.Pardiwala
Bench: J.B.Pardiwala
R/CR.MA/4135/2015 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL) NO. 4135 of 2015
================================================================
ANIL MONAJI VANZARA....Applicant(s)
Versus
STATE OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR K G VANZARA, ADVOCATE for the Applicant(s) No. 1
MR KP RAWAL, APP for the RESPONDENT(s) No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date : 03/03/2015
ORAL ORDER
Rule returnable forthwith. The learned APP waives service of notice of rule for and on behalf of the respondent-State.
The present application is filed under Section 439 of the Code of Criminal Procedure, 1973, for regular bail in connection with I-C.R.No.65 of 2014 registered with the Bayad Police Station, District Aravalli, of the offence punishable under Sections 498A, 306 read with Section 114 of the Indian Penal Code.
The learned advocate appearing on behalf of the applicant submits that considering the nature of the offence, the applicant may be enlarged on regular bail by imposing suitable conditions.
Page 1 of 4R/CR.MA/4135/2015 ORDER The learned APP appearing on behalf of the respondent- State has opposed grant of regular bail looking to the nature and gravity of the offence.
The learned advocates appearing on behalf of the respective parties do not press for further reasoned order.
I have heard the learned advocates appearing on behalf of the respective parties and perused the papers of the investigation and considered the allegations levelled against the applicant and the role played by the applicant.
I have also taken into consideration the following aspects :
The accused-husband is alleged to have abetted the commission of suicide by the wife. A bare perusal of the FIR would suggest that the allegations of harassment are absolutely general in nature. Prima facie, in my opinion, no case of abetment is made out within the meaning of Section 107 of the Evidence Act.
This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra v. Central Bureau of Investigation, reported in [2012]1 SCC 40.
In the facts and circumstances of the case and considering the nature of the allegations made against the applicant in the FIR, 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 Page 2 of 4 R/CR.MA/4135/2015 ORDER bail.
Hence, the present application is allowed and the applicant is ordered to be released on regular bail in connection with I-CR.No.65 of 2014 registered with the Bayad Police Station, District Aravalli, 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] not take undue advantage of liberty or misuse liberty;
[b] not act in a manner injuries 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 alternate Monday of every English calendar month for a period of six months between 11:00 a.m. and 2:00 p.m.;
[f] furnish the present address of 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 this Court;
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.
Page 3 of 4R/CR.MA/4135/2015 ORDER 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.
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. Rule is made absolute to the aforesaid extent. Direct service is permitted.
(J.B.PARDIWALA, J.) MOIN Page 4 of 4