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

Rahulbhai Parvatbhai Harijan (Dalit) vs State Of Gujarat on 10 March, 2021

Author: A.Y. Kogje

Bench: A.Y. Kogje

        R/CR.MA/3145/2021                                               ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/CRIMINAL MISC.APPLICATION NO. 3145 of 2021

==========================================================
               RAHULBHAI PARVATBHAI HARIJAN (DALIT)
                             Versus
                       STATE OF GUJARAT
==========================================================
Appearance:
MR BN LIMBACHIA(3454) for the Applicant(s) No. 1
MR H K PATEL, APP (2) for the Respondent(s) No. 1
==========================================================

 CORAM: HONOURABLE MR. JUSTICE A.Y. KOGJE

                                 Date : 10/03/2021

                                  ORAL ORDER

1. RULE. Mr.H.K.Patel, learned APP waives service of rule for the respondent­State.

2. This application is filed by the applicant under Section 439 of the Code of Criminal Procedure, 1973 for regular bail in connection with FIR registered as CR­I/11821035200359 /2020 with Limkheda Police Station, Dahod for the offence punishable under Sections 363, 366, 376(3) and 376(n) of the Indian Penal Code and Sections 4, 6 and 8 of the POCSO Act.

3. Learned advocate appearing on behalf of the applicant submits that considering the nature of offence, the applicant may be enlarged on regular bail by imposing suitable conditions.

4. On the other hand, the learned Additional Public Page 1 of 5 Downloaded on : Thu Mar 11 01:40:11 IST 2021 R/CR.MA/3145/2021 ORDER Prosecutor appearing for the respondent­State has opposed grant of regular bail looking to the nature and gravity of the offence.

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

6. I have heard the learned advocates appearing on behalf of the respective parties and perused the papers. Following aspects are considered :­ I) The FIR is registered on 03.10.2020 for the offence which took place on 01.09.2020.

II) The applicant is in custody since 26.10.2020.

III) Investigation is concluded and charge­ sheet is filed.

IV) Submission of learned advocate for the applicant that the applicant aged 22 years, unmarried was having affair with the prosecutrix aged 15 years and 9 months.

V) Considering the statement of the prosecutrix dated 22.10.2020, the element of love affair cannot be ruled out.

VI) Learned advocate for the applicant, under the instructions, states that the applicant will file an undertaking before the Trial Court within a period of one month from the date of his release stating that in case the prosecutrix parents are ready and willing, the applicant is also ready and willing to enter into matrimonial relationship with the prosecutrix as and when the prosecutrix attains the age of maturity.

Page 2 of 5 Downloaded on : Thu Mar 11 01:40:11 IST 2021

R/CR.MA/3145/2021 ORDER VII) Learned Additional Public Prosecutor under the instructions of the Investigating Officer is unable to bring on record any special circumstances against the applicant.

7. This Court has taken into consideration the law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra v. Central Bureau of Investigation reported in [2012] 1 SCC 40.

8. In the facts and circumstances of the case and considering the nature of the allegations made against the applicant in the First Information Report, without discussing the evidence in detail, prima facie, this Court is of the opinion that this is a fit case to exercise the discretion and enlarge the applicant on regular bail.

9. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with CR­I/11821035200359 /2020 with Limkheda Police Station, Dahod 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 Page 3 of 5 Downloaded on : Thu Mar 11 01:40:11 IST 2021 R/CR.MA/3145/2021 ORDER Court within a week;

(d) not leave the State of Gujarat without prior permission of the Sessions Judge concerned;

(e) mark presence before the concerned Police Station on alternate Monday 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 his 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 this Court;

(g) file an undertaking before this Court within a period of one month from the date of his release stating that in case the prosecutrix parents are ready and willing, the applicant is also ready and willing to enter into matrimonial relationship with the prosecutrix as and when the prosecutrix attains the age of maturity.

10. The authorities will release the applicant only if he is 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.

11. 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.

12. At the trial, the trial Court shall not be Page 4 of 5 Downloaded on : Thu Mar 11 01:40:11 IST 2021 R/CR.MA/3145/2021 ORDER influenced by the observations of preliminary nature qua the evidence at this stage made by this Court while enlarging the applicant on bail.

13. The application is allowed in the aforesaid terms. Rule is made absolute to the aforesaid extent. Direct Service is permitted.

(A.Y. KOGJE, J) GIRISH Page 5 of 5 Downloaded on : Thu Mar 11 01:40:11 IST 2021