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 8, Cited by 348]

Gujarat High Court

Shaileshbhai Ranabhai Gamara vs State Of Gujarat on 12 December, 2018

Author: A.Y. Kogje

Bench: A.Y. Kogje

      R/CR.MA/22901/2018                                         ORDER




    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

   R/CRIMINAL MISC.APPLICATION NO. 22901 of 2018
=========================================
           SHAILESHBHAI RANABHAI GAMARA
                       Versus
                  STATE OF GUJARAT
=============================================
Appearance:
MR BM MANGUKIYA(437) for the PETITIONER(s) No. 1
MS BELA A PRAJAPATI(1946) for the PETITIONER(s) No. 1
MR. J. K. SHAH, APP (2) for the RESPONDENT(s) No. 1
=============================================

CORAM: HONOURABLE MR.JUSTICE A.Y. KOGJE

                           Date : 12/12/2018

                            ORAL ORDER

1. RULE. Mr.J. K. Shah, learned Additional Public Prosecutor waives service of rule on behalf of the respondent-State.

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-84 of 2018 with Dhrangadhra Taluka Police Station, District- Surendranagar, for the offence punishable under Sections 363, 366, 376, 114 of the Indian Penal Code and under Section 3, 4 and 17 of POCSO Act.

3. Learned advocate appearing on behalf of the applicant submits that considering the nature of offence, the applicant may be enlarged on regular bail by imposing Page 1 of 5 R/CR.MA/22901/2018 ORDER suitable conditions.

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 applicant is in custody since 18-09-2018;
II) Investigation qua the applicant is over as the remand period is over;
III) Submission of the learned Advocate for the applicant that the applicant himself is aged 19 years and student, whereas the prosecutrix is 15 years and 11 months;
IV) Considering the allegations, element of love affair can not be ruled out;
V) 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 Page 2 of 5 R/CR.MA/22901/2018 ORDER v. Central 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-84 of 2018 with Dhrangadhra Taluka Police Station, District-Surendranagar, 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;

(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;

Page 3 of 5

R/CR.MA/22901/2018 ORDER

(e) not to enter Taluka-Dhrangadhra for the period of three months except for marking presence and attending the trial;

(f) 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.;

(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 this 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.

Page 4 of 5

R/CR.MA/22901/2018 ORDER

12. The application is allowed in the aforesaid terms. Rule is made absolute to the aforesaid extent. Direct Service is permitted.

(A.Y. KOGJE, J) MR PARESH J SOMPURA Page 5 of 5