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 9, Cited by 0]

Gujarat High Court

Jayantibhai Keshavlal Prajapati vs State Of Gujarat on 18 August, 2022

      R/CR.MA/9111/2022                                     ORDER DATED: 18/08/2022




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/CRIMINAL MISC.APPLICATION NO. 9111 of 2022
==========================================================
                          JAYANTIBHAI KESHAVLAL PRAJAPATI
                                       Versus
                                 STATE OF GUJARAT
==========================================================
Appearance:
DHRUV TOLIYA(9249) for the Applicant(s) No. 1
MS. MOXA THAKKER, APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE NIRAL R. MEHTA

                                  Date : 18/08/2022

                                   ORAL ORDER

Mr.R.P.Patel, learned advocate states that he has received instructions to appear for and on behalf of the original complainant and sought permission to appear on behalf of the original complainant.

Permission; as sought for; stands granted. He shall file his Vakalatnama before the Registry. Registry shall accept the same Rule returnable forthwith. Ms. Moxa Thakker, learned A.P.P. waives service of notice of Rule for the respondent - State of Gujarat. Mr.R.P.Patel, learned advocate waives service of notice of rule for and on behalf of the original complainant.

[1] The present successive bail application is filed under Section 439 of the Code of Criminal Procedure, 1973, in connection with FIR being C.R.No.11217006211265 of 2021 registered with Chanasma Police Station, District Patan for offence punishable under Sections 406, 420 and 114 of IPC and Sections 467, 468 and 471 of Indian Penal Code.

Page 1 of 5 Downloaded on : Mon Aug 22 21:02:37 IST 2022

R/CR.MA/9111/2022 ORDER DATED: 18/08/2022 [2] Learned Advocate appearing on behalf of the applicant submits that considering the nature of the offence, the applicant 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 the nature and gravity of the offence.

[4] Learned advocate appearing for the original complainant has mainly argued that the amount which is offered by the applicant is very less amount and applicant should offer more amount. Learned advocate was more keen to recover amount rather opposing the bail application. Not a single arguments was advanced on merits as to why bail should not be granted.

[5] Learned Advocates appearing on behalf of the respective parties do not press for further reasoned order.

[6] Having heard the learned advocates appearing for the respective parties and submissions made by learned advocate for the original complainant is not acceptable by this Court as this Court while exercising its jurisdiction of 439 of Cr.P.C could not act as recovery agent. This Court has also 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 applicant on regular Page 2 of 5 Downloaded on : Mon Aug 22 21:02:37 IST 2022 R/CR.MA/9111/2022 ORDER DATED: 18/08/2022 bail.

[6] This Court has considered following aspects,

(a) The applicant is in jail since 2nd February, 2022.

(b) The investigation is over and the charge-sheet has been filed and no further custodial interrogation is required.

(c) Since the investigation is over, no further recovery or discovery is required to be made from the present applicant.

(d) Considering the offence alleged and the punishment prescribed, the offences are magistrate triable and the trial is not likely to be concluded within near future and even no fruitful purpose would be served by keeping the applicant in jail.

(e) Applicant has further shown his bonafide to deposit Rs. 5,00,000/- before the concerned trial Court before his actual release on bail and also shown his willingness to deposit Rs.20,00,000/- immediately before the concerned trial Court within a period of two months after release him on bail in equal installments of Rs.10,00,000/- per month.

(f) In the facts and circumstances of the present case and considering the role attributed to the applicant and the Page 3 of 5 Downloaded on : Mon Aug 22 21:02:37 IST 2022 R/CR.MA/9111/2022 ORDER DATED: 18/08/2022 allegations levelled against him, the case of the applicant deserves consideration and, therefore, I am inclined to consider the case of the applicant.

[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 applicant is ordered to be released on regular bail in connection with FIR being C.R.No.11217006211265 of 2021 registered with Chanasma Police Station, District Patan on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand only) with one surety of the like amount to the satisfaction of the trial Court and subject to the conditions that he 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 Page 4 of 5 Downloaded on : Mon Aug 22 21:02:37 IST 2022 R/CR.MA/9111/2022 ORDER DATED: 18/08/2022 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 relating to COVID-19 and, thereafter, will release the applicant 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. 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.

[12] Registry to communicate this order to the concerned Court/authority by Fax or Email forthwith.

(NIRAL R. MEHTA,J) BEENA SHAH Page 5 of 5 Downloaded on : Mon Aug 22 21:02:37 IST 2022