Gujarat High Court
Sunil Kalyandutt Shamra vs State Of Gujarat on 12 October, 2020
Author: R.P.Dholaria
Bench: R.P.Dholaria
R/CR.MA/14871/2020 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 14871 of 2020
==========================================================
SUNIL KALYANDUTT SHAMRA
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR PRAVIN GONDALIYA(1974) for the Applicant(s) No. 1
MR RC KODEKAR, APP (2) for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR. JUSTICE R.P.DHOLARIA
Date : 12/10/2020
ORAL ORDER
1. Heard learned advocates for the respective parties through video conferencing.
2. By way of present application under Section 438 of the Code of Criminal Procedure, 1973, the applicant-accused has prayed for anticipatory bail in connection with the FIR being C. R. No.11206044202253 of 2020 registered with A-Division Mehsana City Police Station, Mehsana for the offence punishable under Sections 308, 277, 278, 284 and 114 of the Indian Penal Code.
3. Learned advocate for the applicant submits that the nature of allegations are such for which custodial interrogation at this stage is not necessary. He further submits that the applicant will keep himself available during the course of investigation, trial also and will not flee from justice.
4. Learned advocate for the applicant on instructions Page 1 of 4 Downloaded on : Mon Oct 12 23:31:18 IST 2020 R/CR.MA/14871/2020 ORDER states that the applicant is ready and willing to abide by all the conditions including imposition of conditions with regard to powers of Investigating Agency to file an application before the competent Court for remand. He further submits that upon filing of such application by the Investigating Agency, the right of applicant to oppose such application on merits may be kept open. Learned advocate, therefore, submitted that considering the above facts, the applicant may be granted anticipatory bail.
5. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of anticipatory bail looking to the nature and gravity of the offence.
6. Having heard the learned advocates for the parties and taking into consideration that (i) the crucial part of the investigation is over; (ii) quantum of punishment provided under the provisions of law for the offence alleged; (iii) prima facie, it appears from the record that the tanker has already been seized and by way of initiating other proceedings, Pollution Control Board after imposing fine of Rs.25 lakhs has filed closure report, without discussing the evidence in detail, at this stage, I am inclined to grant anticipatory bail to the applicant.
7. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre Vs. State of Maharashtra and Ors., reported at [2011] 1 SCC 694, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitution Bench in the case of Shri Gurubaksh Singh Sibbia & Ors. Vs. State of Punjab, Page 2 of 4 Downloaded on : Mon Oct 12 23:31:18 IST 2020 R/CR.MA/14871/2020 ORDER reported at (1980) 2 SCC 565.
8. In the result, the present application is allowed. The applicant is ordered to be released on bail in the event of his arrest in connection with a FIR being C. R. No.11206044202253 of 2020 registered with A-Division Mehsana City Police Station, Mehsana on his executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of like amount on the following conditions:
(a) shall cooperate with the investigation and make himself available for interrogation whenever required;
(b) shall remain present at concerned Police Station from 26.10.2020 to 28.10.2020 between 11.00 a.m. and 2.00 p.m.;
(c) shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade them from disclosing such facts to the court or to any police officer;
(d) shall not obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;
(e) shall at the time of execution of bond, furnish the address to the investigating officer and the court concerned and shall not change his residence till the final disposal of the case till further orders;
(f) shall not leave India without the permission of the concerned trial court and if having passport shall deposit the same before the concerned trial court within a week; and
(g) it would be open to the Investigating Officer to file an application for remand if he considers it proper and just Page 3 of 4 Downloaded on : Mon Oct 12 23:31:18 IST 2020 R/CR.MA/14871/2020 ORDER and the learned Magistrate would decide it on merits;
9. Despite this order, it would be open for the Investigating Agency to apply to the competent Magistrate, for police remand of the applicant. The applicant shall remain present before the learned Magistrate on the first date of hearing of such application and on all subsequent occasions, as may be directed by the learned Magistrate. This would be sufficient to treat the accused in the judicial custody for the purpose of entertaining application of the prosecution for police remand. This is, however, without prejudice to the right of the accused to seek stay against an order of remand, if, ultimately, granted, and the power of the learned Magistrate to consider such a request in accordance with law. It is clarified that the applicant, even if, remanded to the police custody, upon completion of such period of police remand, shall be set free immediately, subject to other conditions of this anticipatory bail order. At the trial, the concerned trial court shall not be influenced by the prima facie observations made by this Court in the present order. Rule is made absolute to the aforesaid extent.
(R.P.DHOLARIA, J) cmk/PATHAN Page 4 of 4 Downloaded on : Mon Oct 12 23:31:18 IST 2020