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 9, Cited by 0]

Gujarat High Court

Govindbhai Devshibhai Rojiya vs State Of Gujarat on 24 December, 2018

Author: A.Y. Kogje

Bench: A.Y. Kogje

       R/CR.MA/22468/2018                                     ORDER



           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/CRIMINAL MISC.APPLICATION NO. 22468 of 2018
================================================================
                     GOVINDBHAI DEVSHIBHAI ROJIYA
                                Versus
                          STATE OF GUJARAT
================================================================
Appearance:
MR BC DAVE(245) for the PETITIONER(s) No. 1
MR.D.M.DEVNANI, APP, (2) for the RESPONDENT(s) No. 1
================================================================
 CORAM: HONOURABLE MR.JUSTICE A.Y. KOGJE

                            Date : 24/12/2018
                             ORAL ORDER

1. 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-247 of 2018 with Amroli Police Station for the offence punishable under Sections 384, 170, 323, 389, 503, 120(B) and 114 of the Indian Penal Code.

2. 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.

3. 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.

4. Learned Advocates appearing on behalf of the respective parties do not press for a further reasoned order.

Page 1 of 4

R/CR.MA/22468/2018 ORDER

5. 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 10.08.2018.
II) The investigation is concluded and charge-sheet is filled.
III) The case is pertaining to honey trap, where the applicant has played role alongwith a lady co-accused to extract money from the complainant.
IV) Submission of learned advocate for the applicant that the entire amount forming subject matter of the complaint has been recovered during the course of investigation.
V) No other antecedents are reported against the applicant.
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 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 Page 2 of 4 R/CR.MA/22468/2018 ORDER 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.

7. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with C.R. No.I-247 of 2018 registered with Amroli Police Station 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;

(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 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;

Page 3 of 4

R/CR.MA/22468/2018 ORDER

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

(A.Y. KOGJE, J) Siddharth Page 4 of 4