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 7, Cited by 0]

Gujarat High Court

Bharat Bhanubhai @ Rajubhai Maru vs State Of Gujarat on 11 October, 2023

                                                                              NEUTRAL CITATION




     R/CR.MA/12100/2023                          ORDER DATED: 11/10/2023

                                                                               undefined




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - AFTER
                 CHARGESHEET) NO. 12100 of 2023

==========================================================
                    BHARAT BHANUBHAI @ RAJUBHAI MARU
                                  Versus
                            STATE OF GUJARAT
==========================================================
Appearance:
MR NAUMAN S QURESHI(10669) for the Applicant(s) No. 1
MR SHAKEEL A QURESHI(1077) for the Applicant(s) No. 1
MR L B DABHI, APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                             Date : 11/10/2023

                              ORAL ORDER

1. The present application is filed under Section 439 of the Code of Criminal Procedure, 1973, for regular bail in connection with FIR being C.R.NO.I-11199024230080 of 2023 registered with Hansot Police Station, Bharuch for offence under Sections 392, 394, , 397, 365 and 120(B) of the of the Indian Penal Code, Section 25(1)(a) of the Arms Act and Section 135 of the Gujarat Police Act.

2. 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.

3. Learned APP appearing on behalf of the respondent-State has opposed grant of regular bail looking to the nature and gravity of the offence. He has submitted that the present Page 1 of 4 Downloaded on : Wed Oct 11 20:50:26 IST 2023 NEUTRAL CITATION R/CR.MA/12100/2023 ORDER DATED: 11/10/2023 undefined applicant was very much part of the conspiracy to commit the offence since the inception and the role attributed to the present applicant is to the effect that he has withdrawn money from the ATM card of the first informant. He was also identified in Test Identification Parade and as per the CDR, the presence of the present applicant is also found at the scene of occurrence. He, therefore, submitted to dismiss the present application.

4. I have heard the learned advocates appearing on behalf of the respective parties and perused the papers. In present case, the investigation is over and charge-sheet has been filed. As per the case of prosecution, when the first informant was passing in his motorcar, he was intercepted by the accused nos.1 and 2 and sought lift from him, and thereafter, they sat in the car. Thereafter, the first informant was made to sit on the rear seat and the car was being driven by the other co-accused. Thereafter, the present applicant joined the other co-accused in the car and collected the ATM Card from the first informant and withdrawn the money. The record also indicates that other co- accused has also been considered for grant of bail by the Sessions Court.

5. 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.

6. 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 Page 2 of 4 Downloaded on : Wed Oct 11 20:50:26 IST 2023 NEUTRAL CITATION R/CR.MA/12100/2023 ORDER DATED: 11/10/2023 undefined discretion and enlarge the applicant on regular bail.

7. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with FIR beingC.R.NO.I-11199024230080 of 2023 registered with Hansot Police Station, Bharuch , 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 injurious to the interest of the prosecution & shall not obstruct or hamper the police investigation and shall not to play mischief with the evidence collected or yet to be collected by the police;

(c) surrender passport, if any, to the Trial Court within a week;

(d) not leave the State of Gujarat without prior permission of the Trial Court concerned;

(e) mark presence before the concerned Police Station once in a month for a period of six months between 11.00 a.m. and 2.00 p.m.;

(f) 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;

8. 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 Page 3 of 4 Downloaded on : Wed Oct 11 20:50:26 IST 2023 NEUTRAL CITATION R/CR.MA/12100/2023 ORDER DATED: 11/10/2023 undefined Sessions Judge concerned will be free to issue warrant or take appropriate action in the matter.

9. 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.

10. 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.

11. Rule is made absolute to the aforesaid extent.

Direct service is permitted.

(M. R. MENGDEY,J) GIRISH Page 4 of 4 Downloaded on : Wed Oct 11 20:50:26 IST 2023