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 0]

Gujarat High Court

Hemalbhai Arvindbhai Shah vs State Of Gujarat on 22 September, 2023

                                                                                    NEUTRAL CITATION




     R/CR.RA/175/2015                             JUDGMENT DATED: 22/09/2023

                                                                                     undefined




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            R/CRIMINAL REVISION APPLICATION NO. 175 of 2015


FOR APPROVAL AND SIGNATURE:


HONOURABLE MRS. JUSTICE M. K. THAKKER

==========================================================

1     Whether Reporters of Local Papers may be allowed
      to see the judgment ?

2     To be referred to the Reporter or not ?

3     Whether their Lordships wish to see the fair copy
      of the judgment ?

4     Whether this case involves a substantial question
      of law as to the interpretation of the Constitution
      of India or any order made thereunder ?

==========================================================
                        HEMALBHAI ARVINDBHAI SHAH
                                  Versus
                        STATE OF GUJARAT & 1 other(s)
==========================================================
Appearance:
MR HARSHIT S TOLIA(2708) for the Applicant(s) No. 1
MR PARTH S TOLIA(5617) for the Applicant(s) No. 1
MR BHAVIN S RAIYANI(3855) for the Respondent(s) No. 2
MS VRUNDA SHAH APP for the Respondent(s) No. 1
==========================================================

    CORAM:HONOURABLE MRS. JUSTICE M. K. THAKKER

                              Date : 22/09/2023

                              ORAL JUDGMENT

1. This is an application filed under Section 397 read with 401 read with 439(2) of Criminal Procedure Code against the Page 1 of 4 Downloaded on : Fri Sep 22 20:50:13 IST 2023 NEUTRAL CITATION R/CR.RA/175/2015 JUDGMENT DATED: 22/09/2023 undefined judgment and order dated 25.3.2015 passed by learned 11 th (Ad- hoc) Additional Sessions Judge, Rajkot in Criminal Misc. Application No.376 of 2015 where the learned Court below was pleased to release the Respondent No.2 on regular bail in connection with the First Information Report (FIR) registered at Gandhigram Police Station, Rajkot being I-C.R.No.57 of 2015 for the offence punishable under Sections 465, 467, 468, 471, 472 and 120-B of the Indian Penal Code.

2. It is contended by learned advocate for the applicant that as per the affidavit of the Investigating Officer itself, one stamp paper was purchased on 19.2.1996, which was used to forge the power of attorney, which was registered on 19.2.1992 i.e. before the date of existence of stamp paper with one Notary Shri B.P.Shukla. Learned advocate for the applicant further submitted that during the investigation, it is found that the signature and stamp of the said Notary, Shri B.P.Shukla is also forged and accordingly, the forged power of attorney is created. On the basis of the aforesaid power of attorney, Respondent No.2 has purchased the plot and further claiming himself to be bona-fide Page 2 of 4 Downloaded on : Fri Sep 22 20:50:13 IST 2023 NEUTRAL CITATION R/CR.RA/175/2015 JUDGMENT DATED: 22/09/2023 undefined purchaser. Further transaction was taken place and the said plot was sold to another accused, namely, Punamben wife of Ashwinbhai Patel vide sale-deed dated 26.7.2013. Learned advocate further submitted that learned Judge while granting regular bail had ignored the seriousness of offence by all means and release the Respondent N.2 on regular bail even prior to conclusion of the investigation. Learned Judge observed that Respondent No.2 was the alleged purchaser. However, learned Judge ignored the aspect that Power of Attorney on the basis of plot was purchased was forged and was in connivance with other accused. Learned advocate further submitted that without considering the seriousness of alleged offence, the learned Court below had released the Respondent No.2 on regular bail, therefore, prays to cancel the bail, which was granted to Respondent No.2 under Section 439(2) of Code of Criminal Procedure.

3. On the other hand, learned advocate for Respondent No.2 Mr.Bhavin Raiyani, submits that the alleged offence, which is reported after 18 years and applicant was aged 65 years when Page 3 of 4 Downloaded on : Fri Sep 22 20:50:13 IST 2023 NEUTRAL CITATION R/CR.RA/175/2015 JUDGMENT DATED: 22/09/2023 undefined he was released on bail and after considering the evidence, learned Court below released the applicant on anticipatory bail vide an order dated 25.3.2015, and uptill now, there is no any breach of conditions reported, therefore, no interference is required.

4. Considering the submissions made by learned advocate for the respective parties, it transpires that FIR was filed on 10.3.2015 for the offence of 27.2.1997, Respondent No.2 was purchaser. Respondent No.2 was released in the year 2015 and more than 8 years have been passed as of now and there was no any breach of conditions reported either by the learned APP or by learned advocate for the applicant.

5. In view of the above, the present application stands disposed of as dismissed. Rule discharged.

(M. K. THAKKER,J) ASHISH M. GADHIYA Page 4 of 4 Downloaded on : Fri Sep 22 20:50:13 IST 2023