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

Chirag @ Rahul Padmakant Bhatt vs State Of Gujarat on 26 September, 2019

Author: A.Y. Kogje

Bench: A.Y. Kogje

      R/CR.MA/18213/2019                                ORDER




    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

   R/CRIMINAL MISC.APPLICATION NO. 18213 of 2019
=========================================
         CHIRAG @ RAHUL PADMAKANT BHATT
                       Versus
                 STATE OF GUJARAT
=============================================
Appearance:
MR AB GATESHANIYA(3766) for the Applicant(s) No. 1
MS. KRINA CALLA, APP for the Respondent(s) No. 1
=============================================

CORAM: HONOURABLE MR.JUSTICE A.Y. KOGJE

                           Date : 26/09/2019

                            ORAL ORDER

1. RULE. 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-53 of 2019 with Gotri Police Station, Vadodara, for the offence punishable under Sections 406, 420, 465, 467, 468, 471 and 120(B) of the Indian Penal Code and under Sections 10 and 24 of the Immigration 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 suitable conditions.

Page 1 of 4 Downloaded on : Sat Sep 28 01:27:13 IST 2019

     R/CR.MA/18213/2019                                            ORDER



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 F.I.R. is registered on 26-03-2019 for the offence which is alleged to have taken place from the year 2018 to 26-03-2019;
II) The applicant is in custody since 26-03-2019;
III) Investigation is concluded and charge-sheet is filed;
IV) The applicant is charge-sheeted under under Sections 406, 420, 465, 467, 468, 471 and 120(b) of the Indian Penal Code and under Sections-10 and 24 of the Immigration Act;
V) Submission of the learned Advocate for the applicant that the main accused - Maheshbhai Khodabhai Rabari has been enlarged on regular bail by order dated 06-09-2019 passed in Criminal Misc.Application no. 14445 of 2019.

Hence, applying principle of parity. The applicant has not gained any financial benefit and was employed as an agent under main accused - Maheshbhai Khodabhai Rabari for procuring the documents;

VI) 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 Page 2 of 4 Downloaded on : Sat Sep 28 01:27:13 IST 2019 R/CR.MA/18213/2019 ORDER by the Hon'ble Apex Court in the case of Sanjay Chandra 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-53 of 2019 with Gotri Police Station, Vadodara, 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 Page 3 of 4 Downloaded on : Sat Sep 28 01:27:13 IST 2019 R/CR.MA/18213/2019 ORDER 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;

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.

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) PARESH SOMPURA Page 4 of 4 Downloaded on : Sat Sep 28 01:27:13 IST 2019