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 11, Cited by 0]

Gujarat High Court

Manubhai Valsinghbhai Damor vs State Of Gujarat on 16 September, 2020

Author: Vipul M. Pancholi

Bench: Vipul M. Pancholi

       R/CR.MA/12000/2020                                               ORDER



     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
     R/CRIMINAL MISC. APPLICATION NO.                        12000 of 2020

=======================================================
              MANUBHAI VALSINGHBHAI DAMOR
                         Versus
                    STATE OF GUJARAT
=======================================================
Appearance:
MR IMTIYAZ I MANSURI(9159) for the Applicant(s) No. 1
MR LB DABHI, APP(2) for the Respondent(s) No. 1
=======================================================
  CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI

                              Date : 16/09/2020

                                    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.III-11207076200474 of 2020 registered with Vejalpur Police Station, District Panchmahal, for offence under Sections 65-A, 65(e), 81, 82, 83 and 98(2) of the Prohibition Act, Section 279 of the Indian Penal Code and Sections 177 and 184 of the Motor Vehicles 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.

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

5. Having heard the learned advocates for the parties Page 1 of 4 Downloaded on : Wed Sep 16 22:17:23 IST 2020 R/CR.MA/12000/2020 ORDER and perusing the material placed on record and taking into consideration the facts of the case, nature of allegations, gravity of offences, role attributed to the accused, without discussing the evidence in detail, this Court is of the opinion that this is a fit case to exercise the discretion and enlarge the applicant on regular bail.

6. This Court has considered following aspects,

(a) the applicant is in Jail since 03.08.2020;

(b) remand period is over and investigation is almost concluded qua the applicant; Looking to the facts and circumstances of the present case and role attributed to the applicant, I am inclined to consider the case of the applicant.

7. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra Vs. Central Bureau of Investigation, reported in [2012] 1 SCC 40.

8. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with FIR being C.R. No.III- 11207076200474 of 2020 registered with Vejalpur Police Station, District Panchmahal, 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 Page 2 of 4 Downloaded on : Wed Sep 16 22:17:23 IST 2020 R/CR.MA/12000/2020 ORDER court within a week;

[d] not leave the India without prior permission of the concerned trial court; [e] mark presence before the concerned Police Station between 1st to 10th day 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 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 the concerned trial court;

[g] the applicant shall not enter into the limits of District Panchmahal for a period of four months except for marking presence of the concerned Police Station and attending the Court proceedings;

9. The authorities shall adhere to its own Circular relating to COVID-19 and, thereafter, 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 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 prima facie observations made by this Court in the present order.

Page 3 of 4 Downloaded on : Wed Sep 16 22:17:23 IST 2020

R/CR.MA/12000/2020 ORDER

11. Rule is made absolute to the aforesaid extent.

Direct service is permitted. Registry to communicate this order to the concerned Court/authority by Fax or Email forthwith.

(VIPUL M. PANCHOLI, J.) SRILATHA Page 4 of 4 Downloaded on : Wed Sep 16 22:17:23 IST 2020