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 12, Cited by 0]

Gujarat High Court

Ashokkumar Somabhai Detroja vs State Of Gujarat on 14 July, 2016

Author: P.P.Bhatt

Bench: P.P.Bhatt

                 R/CR.MA/16443/2016                                              ORDER




                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

         CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL) NO. 16443 of 2016
         ==========================================================
                   ASHOKKUMAR SOMABHAI DETROJA....Applicant(s)
                                     Versus
                        STATE OF GUJARAT....Respondent(s)
         ==========================================================
         Appearance:
         MR SHALIN MEHTA, LEARNED SENIOR ADVOCATE WITH MR SANDEEP R
         LIMBANI, ADVOCATE for the Applicant(s) No. 1
         MR MITESH AMIN, LEARNED PP WITH MR JK SHAH, APP for the
         Respondent(s) No. 1
         ==========================================================
          CORAM: HONOURABLE MR.JUSTICE P.P.BHATT
                            Date : 14/07/2016
                                       ORAL ORDER

1. The present application is filed under Section 439 of the Code of Criminal Procedure by the applicant for regular bail in connection with First Information Report being C.R.No.I-14/2016 registered with DCB Police Station, Ahmedabad for the offences punishable under Sections 420, 463, 465, 466, 467, 468, 471, 511 and 120(B) of the Indian Penal Code and Sections 65 and 66(C)(D) of the I.T. Act.

2. Heard learned counsel for the applicant and learned Additional Public Prosecutor for the respondent-State.

3. Learned advocate for the applicant submitted that the applicant is an innocent person and has been falsely implicated in the alleged Page 1 of 4 HC-NIC Page 1 of 4 Created On Fri Jul 15 01:06:14 IST 2016 R/CR.MA/16443/2016 ORDER offences. It is submitted that the applicant is a Deputy Sales Tax Officer and is not having any criminal antecedent. Moreover, the investigation is over and chargesheet is filed. Therefore, there is no possibility of tampering with the evidence. It is submitted that similarly situated co- accused viz. Asifali Farukbhai @ Bangalibabu Faruki has been enlarged on bail vide order dated 16.06.2016 passed in Criminal Miscellaneous Application No.2502/2016 by the learned Sessions Court and therefore, on the ground of parity as also considering the nature and gravity of accusation against the applicant, role attributed to the applicant, he may be enlarged on regular bail by imposing suitable conditions

4. Learned Additional Public Prosecutor appearing on behalf of the respondent-State has opposed the application for grant of regular bail looking to the nature and gravity of the offence. He has further submitted that there is a prima facie case against the present applicant. Therefore, the present application may be rejected.

5. Regard being had to the above submissions, it appears that similarly situated co-accused viz. Asifali Farukbhai @ Bangalibabu Faruki has been enlarged on bail vide order dated 16.06.2016 passed in Criminal Miscellaneous Application No.2502/2016 by the learned Sessions Court and considering the nature and gravity of accusation made Page 2 of 4 HC-NIC Page 2 of 4 Created On Fri Jul 15 01:06:14 IST 2016 R/CR.MA/16443/2016 ORDER against the applicant in the First Information Report and other chargesheet papers, this Court is of the opinion that discretion is required to be exercised in favour of the applicant for grant of bail as now there is no possibility of tampering with the evidence as chargesheet is filed. Moreover, the applicant assures that he will abide by the terms and conditions that may be imposed by the Court and shall not commit any breach. Hence, the present application is allowed and the applicant is ordered to be released on regular bail in connection with the FIR being C.R.No.I-14/2016 registered with DCB Police Station, Ahmedabad on his executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of the like amount to the satisfaction of the learned Trial Court, and subject to the following conditions, that the applicant shall;

[a] not take undue advantage of liberty or misuse liberty; [b] not act in a manner injurious 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 every Monday of each English calendar month for a period of three months and thereafter, alternate Monday for a period of six months, between 11:00 a.m. and 2:00 p.m.;

                  [f]    furnish latest and permanent address of residence to the



                                              Page 3 of 4

HC-NIC                                     Page 3 of 4      Created On Fri Jul 15 01:06:14 IST 2016
                     R/CR.MA/16443/2016                                              ORDER



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;

6. 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. Bail bond to be executed before the learned 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, learned 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.

7. Rule is made absolute to the aforesaid extent. Direct service is permitted.

(P.P.BHATT, J.) rakesh Page 4 of 4 HC-NIC Page 4 of 4 Created On Fri Jul 15 01:06:14 IST 2016