Gujarat High Court
Geetaben Bhupatbhai Sakariya vs State Of Gujarat & on 25 July, 2014
Author: A.J.Desai
Bench: A.J.Desai
R/CR.MA/10648/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL ) NO. 10648
of 2014
================================================================
GEETABEN BHUPATBHAI SAKARIYA....Applicant
Versus
STATE OF GUJARAT & 1....Respondents
================================================================
Appearance:
MR HARSHIT S TOLIA, ADVOCATE for the Applicant.
MR PARTH S TOLIA, ADVOCATE for the Applicant.
MR NIKHIL S KARIEL, ADVOCATE for the Respondent No. 2
MR RC KODEKAR, LD.ADDL.PUBLIC PROSECUTOR for Respondent No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE A.J.DESAI
Date : 25/07/2014
ORAL ORDER
1. Heard Mr.Harshit Tolia, learned advocate for the applicant; Mr.Nikhil Kariel, learned advocate for the respondent No.2 - original complainant and Mr.R.C.Kodekar, learned Additional Public Prosecutor for the respondent-State.
2. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the applicant - original accused has prayed to release her on anticipatory bail in case of her arrest in connection with the FIR being C.R.No.I-136 of 2014 registered with Salabatpura Police Station, Surat, for the offences punishable under Sections 406, 420, 120(B) and 114 of the Indian Penal Code.
3. I have considered the allegations leveled against Page 1 of 4 R/CR.MA/10648/2014 ORDER the present applicant in the FIR and also perused the papers of investigation.
4. Having heard the learned counsel for the parties and perusing the record of the case and taking into consideration the facts of the case, nature of allegations, role attributed to the accused and punishment prescribed for the alleged offences, without discussing the evidence in detail, at this stage, I am inclined to grant anticipatory bail to the applicant. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre v. State of Maharashtra and Ors. reported in (2011)1 SCC 694, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitutional Bench in the case of Shri Gurubaksh Singh Sibbia & Ors., reported in (1980)2 SCC 565.
5. Learned counsel for the parties do not press for further reasoned order.
6. In the result, the present application is allowed by directing that in the event of applicant herein being arrested pursuant to FIR being C.R.No.I-136 of 2014 registered with Salabatpura Police Station, Surat, the applicant shall be released on bail on furnishing a personal bond of Rs.25,000/- (Rupees Twenty Five Thousands) with one surety of like amount, on the following conditions:
(a) shall cooperate with the investigation and make Page 2 of 4 R/CR.MA/10648/2014 ORDER herself available for interrogation whenever required;
(b) shall remain present at the concerned Police Station on 31/07/2014 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 her 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 her residence till the final disposal of the case or till further orders;
(f) shall not leave India without the permission of the Court and, if having passports shall surrender the same before the Trial Court within a week.
7. Despite this order, it would be open for the Investigating Agency to file an application for police remand of the applicant to the competent Magistrate, if he thinks it just and proper and learned Magistrate would decide it on merits. 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 Page 3 of 4 R/CR.MA/10648/2014 ORDER 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.
8. At the trial, the Trial Court shall not be influenced by the prima facie observations made by this Court while enlarging the applicant on bail. Rule is made absolute to the aforesaid extent.
Direct service is permitted.
[A.J.DESAI, J.] *dipti Page 4 of 4