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 0]

Gujarat High Court

Bijoykumar vs State on 31 May, 2012

Author: Anant S. Dave

Bench: Anant S. Dave

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7314/2012	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7314 of 2012
 

 
=========================================================

 

BIJOYKUMAR
@ BANTI MANOJBHAI PUROHIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUDHANSHU S PATEL for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/05/2012 

 

 
 
ORAL
ORDER 

This application is filed under Section 438 of the Code of Criminal Procedure in connection with First Information Report registered as I-C.R. No.76/2012 with Vallabh Vidhyanagar Police Station, Anand for the offences punishable under Sections 406, 419, 420, 465, 467, 471, 472 and 114 of the Indian Penal Code.

It is submitted that the applicant is not having any criminal antecedents and allegations are against him to the extent of getting the order of rustication of the complainant and other students cancelled. At the same time, the applicant is ready and willing to cooperate and will present himself before the Investigating Officer as and when required. By suitable terms and conditions, the applicant may be granted anticipatory bail.

Heard learned APP Mr. K.P. Raval for the respondent-State.

Having heard learned Counsels for the parties and perusing the record of the case and taking into consideration the facts of the case, I am inclined to grant anticipatory bail to the applicant. This Court has also taken into consideration the law laid down by the Apex Court in the case of Siddharam Stalingappa Mhetre v. State of Maharashtra & Ors. reported in [2011]1 SCC 694, wherein the 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.

Learned Counsels for the parties do not press for further reasoned order.

In the result, this application is allowed by directing that in the event of the applicant herein being arrested pursuant to FIR being I-C.R. No.76/2012 with Vallabh Vidhyanagar Police Station, Anand, the applicant shall be released on bail on furnishing a bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of like amount on following conditions :-

(a) shall cooperate with the investigation and make himself available for interrogation whenever required;
(b) shall remain present at the concerned Police Station on JUNE 4, 2012 between 11.00 am to 2.00 pm;
(c) shall not hamper the investigation in any manner nor shall directly or indirectly make any inducement, threat or promise to any witness so as to dissuade them from disclosing such facts to the Court or to any Police Officer;
(d) shall at the time of execution of bond, furnish the address to the Investigating Officer and the Court concerned and shall not change the residence till the final disposal of the case or till further orders;
(e) will not leave India without the permission of the Court and, if is holding a Passport, shall surrender the same before the trial Court immediately;
(f) It would be open to the Investigating Officer to file an application for remand, if he considers it just and proper and the concerned Magistrate would decide it on merits.
(g) 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 an 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.

For modification and/or deletion of any of the conditions hereinabove, the applicant/s will be at liberty to approach the concerned Court and such Court shall decide the application for modification and/or deletion of any of the conditions of this order in accordance with law.

The application is disposed of accordingly. Rule made absolute.

Direct Service is permitted.

(ANANAT S. DAVE, J.) shekhar*     Top