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 10, Cited by 1]

Gujarat High Court

Samalbhai Devabhai Khimaniya vs State Of Gujarat on 16 August, 2017

Author: A.Y. Kogje

Bench: A.Y. Kogje

                 R/CR.MA/19120/2017                                                 ORDER



                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

         CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 19120 of
                                                 2017

         ==========================================================
                      SAMALBHAI DEVABHAI KHIMANIYA....Applicant(s)
                                      Versus
                          STATE OF GUJARAT....Respondent(s)
         ==========================================================
         Appearance:
         MR ASHISH M DAGLI, ADVOCATE for the Applicant(s) No. 1
         MR HK PATEL, APP for the Respondent(s) No. 1
         ==========================================================

          CORAM: HONOURABLE MR.JUSTICE A.Y. KOGJE

                                       Date : 16/08/2017


                                           ORAL ORDER

1. Permitted to amend the cause title.

2. Mr. Harshit M. Karathia is permitted to appear on behalf of the original-complainant.

3. This application is filed by the applicant under Section 438 of the Code of Criminal Procedure, 1973 for anticipatory bail in the event of his arrest in connection with FIR registered at C.R.No.I-112 of 2017 with Rajkot Taluka Police Station, Rajkot for the offence punishable under Sections 406, 420, 465, 467, 468, 471, 474 read with Section 120B of the Indian Penal Code.

4. The learned advocate appearing on behalf of the applicant would submit that considering the nature of Page 1 of 5 HC-NIC Page 1 of 5 Created On Thu Aug 17 02:41:50 IST 2017 R/CR.MA/19120/2017 ORDER offence, the applicant may be enlarged on anticipatory bail by imposing suitable conditions.

5. On the other hand, the learned Additional Public Prosecutor appearing for the respondent-State has opposed this application and granting anticipatory bail to the applicant looking to the nature and gravity of the offence.

6. I have heard the learned advocates appearing for the respective parties, perused the investigation papers and have also taken into consideration the facts of the case, nature of allegations, role attributed to the applicant- accused. 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 vs. State of Maharashtra and Others, reported at [2011] 1 SCC 6941, wherein the Hon'ble Apex Court has reiterated the law laid down by the Constitutional Bench in the case of Shri Gurubaksh Singh Sibbia and others, reported at (1980) 2 SCC 665.

Following aspects are also considered:-

(i) The F.I.R. is an outcome of a dispute between the trustees, more particularly the complainant, who is daughter-in-law of one of the trustees and one Rinkalben is wife of one of the trustees.
(ii) So far as, the Criminal Misc. Application No. 19120 of 2017 and Criminal Misc. Application No. Page 2 of 5 HC-NIC Page 2 of 5 Created On Thu Aug 17 02:41:50 IST 2017 R/CR.MA/19120/2017 ORDER 19674 of 2017 are concerned, the trustees in whose land the institution is open.
(iii) That no allegation, insofar as the forged signature on the affidavit and resignation letter of the complainant against these two applicants.

7. Learned Advocate for the applicant on instructions states that the applicant is ready and willing to abide by all the conditions, including imposition of conditions with regard to the powers of Investigating Agency to file an application before the competent court for his remand. He would further submit that upon filing of such application by the Investigating Agency, the right of the applicant-accused to oppose such application on merits may be kept open.

8. In the result, the present application is allowed by directing that in the event of arrest of the applicant herein in connection with FIR registered as C.R.No.I-112 of 2017 before Rajkot Taluka Police Station, Rajkot, the applicant shall be released on bail on his furnishing a personal bond of Rs.10,000/- (Rupees ten thousands only) with one surety of the like amount on the following conditions that he :

(a) shall cooperate with the investigation and make himself available for interrogation whenever required;
(b) shall remain present at the concerned Police Station on 22nd August 2017 between 11.00 AM and 02.00 PM;
Page 3 of 5

HC-NIC Page 3 of 5 Created On Thu Aug 17 02:41:50 IST 2017 R/CR.MA/19120/2017 ORDER

(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 him/them from disclosing such facts to the court or to any police officer;

(d) shall not obstruct or hamper the police investigation and shall 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 Court and if having passport, shall deposit the same before the 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 and the learned Magistrate would decide the same 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 Page 4 of 5 HC-NIC Page 4 of 5 Created On Thu Aug 17 02:41:50 IST 2017 R/CR.MA/19120/2017 ORDER 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.

10. 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. The petition is allowed accordingly. Rule is made absolute in the aforesaid terms. Direct service is permitted.

(A.Y. KOGJE, J.) Alok Page 5 of 5 HC-NIC Page 5 of 5 Created On Thu Aug 17 02:41:50 IST 2017