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

Ankit Ratilal Shah vs State Of on 7 January, 2013

Author: Anant S. Dave

Bench: Anant S. Dave

  
	 
	 ANKIT RATILAL SHAH....Applicant(s)V/SSTATE OF GUJART....Respondent(s)
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 


	R/CR.MA/146/2013
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION (FOR ANTICIPATORY BAIL ) NO. 146 of 2013
 


 


 

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


ANKIT RATILAL
SHAH....Applicant(s)
 


Versus
 


STATE OF
GUJART....Respondent(s)
 

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

Appearance:
 

MR
YM THAKKAR, ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for the Respondent(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE ANANT S. DAVE
			
		
	

 


 

 


Date : 07/01/2013
 


 

 


ORAL ORDER

RULE.

Learned APP Mr. J.K. Shah waives service of notice of Rule for the respondent State.

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.67/2012 with Godhra Town A Division Police Station, Panchmahals for the offences punishable under Sections 395, 427, 452, 323, 504 and 506(2) of the Indian Penal Code and under Section 30 of the Arms Act.

Learned Counsel for the applicant submits that the co-accused have been enlarged on anticipatory bail vide the following orders :-

a) Order dated 09.07.2012 passed in Criminal Miscellaneous Application No.5863/2012 (accused : Haren @ Ballo Upendrabhai Shah);
b) Order dated 13.09.2012 passed in Criminal Miscellaneous Application No.12875/2012 (accused : Sanjay Rameshchand Parikh);
c) Order dated 03.10.2012 passed in Criminal Miscellaneous Application No.13603/2012 (accused : Arvindkumar Prabhatsinh Patel / Baria);
d) Order dated 03.10.2012 passed in Criminal Miscellaneous Application No.13604/2012 (accused : Mihir Pradeepbhai Bhavsar);
e) Order dated 18.10.2012 passed in Criminal Miscellaneous Application No.14823/2012 (accused : Jayeshbhai Rajendraprasad Doshi);
f) Order dated 18.10.2012 passed in Criminal Miscellaneous Application No.14824/2012 (accused : Dhanraj Gulabray Manglani and Others);
g) Order dated 01.11.2012 passed in Criminal Miscellaneous Application No.15279/2012 (accused : Parth Devesh Patel) and
h) Order dated 01.11.2012 passed in Criminal Miscellaneous Application No.15282/2012 (accused : Bharatbhai Bhodarbhai Patel) It is further submitted that considering the availability of the applicant for investigation, his roots in the society and in absence of any criminal antecedents, the applicant may be granted anticipatory bail.

Heard learned APP Mr. J.K. Shah 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.67/2012 with Godhra Town A Division Police Station, Panchmahals, 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 11th JANUARY, 2013 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.

Rule made absolute. The application is disposed of accordingly.

Direct Service is permitted.

(ANANT S. DAVE, J.) CAROLINE Page 5 of 5