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 7, Cited by 0]

Gujarat High Court

Hamirbhai Rajabhai Rabari @ Karmata vs State Of Gujarat on 21 October, 2020

Author: Vipul M. Pancholi

Bench: Vipul M. Pancholi

      R/CR.MA/14712/2020                                                ORDER




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/CRIMINAL MISC.APPLICATION NO.                        14712 of 2020

=======================================================
          HAMIRBHAI RAJABHAI RABARI @ KARMATA
                         Versus
                    STATE OF GUJARAT
=======================================================
Appearance:
A S TIMBALIA(7372) for the Applicant(s) No. 1,2,3
MR RONAK RAVAL, APP for the Respondent(s) No. 1
=======================================================

 CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI

                            Date : 21/10/2020

                                  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.11824006200493 of 2020 registered with Uchchal Police Station, District Tapi for offence under Sections 177 of Indian Penal Code, Sections 11(d),(e),(f) and (h) of the Prevention of Cruelty to Animals Act, Sections 4, 9 of the Gujarat Essential Commodities and Cattle Control Act, Sections 6(a),(1), (3), 8(2) of the Gujarat Animal Preservation Act and Section 125(e) of the Central Motor Vehicle Rules.

2. Learned Advocate appearing on behalf of the applicants submits that considering the nature of the offence, the applicants 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 Page 1 of 4 Downloaded on : Thu Oct 22 01:22:21 IST 2020 R/CR.MA/14712/2020 ORDER 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 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 applicants on regular bail.

6. This Court has considered following aspects,

(a) applicants are in jail since 08.09.2020;

(b) remand period is over. Investigation is almost concluded qua applicants;

(c) I have perused the material placed on record.

I have also considered the role attributed to the applicants.

(d) it is submitted by learned advocate appearing for the applicants that there is no previous history of criminal antecedents against the applicants;

Looking to the overall facts and circumstances of the present case, I am inclined to consider the case of the applicants.

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 applicants are ordered to be released on regular bail in connection with FIR being Page 2 of 4 Downloaded on : Thu Oct 22 01:22:21 IST 2020 R/CR.MA/14712/2020 ORDER C.R.No.11824006200493 of 2020 registered with Uchchal Police Station, District Tapi on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand only) each with one surety of the like amount to the satisfaction of the trial Court and subject to the conditions that they 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 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;

9. The authorities shall adhere to its own circular regarding Covid-19 and thereafter release the applicants only if they are 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.

Page 3 of 4 Downloaded on : Thu Oct 22 01:22:21 IST 2020

R/CR.MA/14712/2020 ORDER 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.

11. Rule is made absolute to the aforesaid extent.

Direct service is permitted. Registry to communicate this order to the concerned Court/Authority through Fax or Email.

(VIPUL M. PANCHOLI, J) SRILATHA Page 4 of 4 Downloaded on : Thu Oct 22 01:22:21 IST 2020