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 17, Cited by 0]

Gujarat High Court

Kanhopatra W/O Gyaneshwar Pathade vs State Of Gujarat on 27 February, 2024

                                                                                            NEUTRAL CITATION




     R/CR.MA/17369/2023                                       ORDER DATED: 27/02/2024

                                                                                            undefined




     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
     R/CRIMINAL MISC.APPLICATION NO. 17369 of 2023
         (FOR REGULAR BAIL - AFTER CHARGESHEET)
=======================================================
            KANHOPATRA W/O GYANESHWAR PATHADE
                           Versus
                     STATE OF GUJARAT
=======================================================
Appearance:
MS HARSHADA N PATIL(9985) for the Applicant(s) No. 1
MR CHINTAN DAVE APP for the Respondent(s) No. 1
=======================================================

 CORAM:HONOURABLE MR. JUSTICE DIVYESH A. JOSHI

                                 Date : 27/02/2024
                                      ORAL ORDER

1. Rule. Learned APP waives service of notice of rule for respondent - State of Gujarat.

2. The present application is filed under Section 439 of the Code of Criminal Procedure, 1973, for regular bail in connection with the FIR being C.R. No.11210025231185/2023 registered with the Limbayat Police Station, Surat for the offence punishable under Sections 318, 312, 316, 336, 419, 201, 120(B) and 34 of the Indian Penal Code, under Sections 30 and 35 of the Medical Practitioner Act, 1963 and under Sections 4, 5(2), 5(3) and 5(4) of the Medical Termination Pregnancy Act, 1971.

3. Learned advocate for the applicant submitted that the so-called incident has taken place on 06.05.2018, for which, the FIR has been lodged on 06.05.2018 and the applicant has been arrested in connection with the same on 26.03.2023 and since Page 1 of 5 Downloaded on : Tue Feb 27 20:47:46 IST 2024 NEUTRAL CITATION R/CR.MA/17369/2023 ORDER DATED: 27/02/2024 undefined then, he is in judicial custody. Learned advocate submitted that now the investigation is completed and after submission of the chargesheet, the present application is preferred. Learned advocate submitted that FIR is lodged against unknown persons, however during the course of investigation, the name of the applicant has come record and, hence, she was arrested and, thereafter, chargesheeted. Learned advocate submitted that in fact, at the best, the role, which can be attributed to the present applicant - accused is that she has abetted in the commission of crime with a view to receive some amount and except this, there is no other role attributed to her. Learned advocate submitted that co-accused, Virendra Patel, who has been attributed graver role than the present applicant, has been considered by this Court. It is, therefore, urged that considering the nature of the offence and on the ground of parity, the applicant may be enlarged on regular bail by imposing suitable conditions.

4. Learned APP for the respondent-State has opposed grant of regular bail looking to the nature and gravity of the offence. It is submitted that the role of the present applicant is clearly spelt out from the papers of the chargesheet and, hence, the present application may not be entertained.

5. Learned advocates appearing on behalf of the respective parties do not press for further Page 2 of 5 Downloaded on : Tue Feb 27 20:47:46 IST 2024 NEUTRAL CITATION R/CR.MA/17369/2023 ORDER DATED: 27/02/2024 undefined reasoned order.

6. I have heard the learned advocates appearing on behalf of the respective parties and perused the papers of the investigation and considered the allegations levelled against the applicant and the role played by the applicant. It is found out from the record that the present application is preferred after submission of the chargesheet and now the investigation is completed and the applicant is in jail since 26.03.2023. I have considered the role attributed to the present applicant and the co-accused, Virendra Patel, who has been considered by this Court. Therefore considering the above factual aspects and on the principle of law of parity, the present application deserves to be allowed.

7. This Court has also 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 as well as in case of Satender Kumar Antil v. Central Bureau of Investigation & Anr. reported in (2022) 10 SCC 51.

8. In the facts and circumstances of the case and considering the nature of the allegations made against the applicant in the FIR, 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.

Page 3 of 5 Downloaded on : Tue Feb 27 20:47:46 IST 2024

NEUTRAL CITATION R/CR.MA/17369/2023 ORDER DATED: 27/02/2024 undefined

9. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with the FIR being C.R. No.11210025231185/2023 registered with the Limbayat Police Station, Surat on executing a personal bond of Rs.15,000/- (Rupees Fifteen 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 injuries to the interest of the prosecution;

[c] surrender passport, if any, to the lower 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 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;

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 concerned Page 4 of 5 Downloaded on : Tue Feb 27 20:47:46 IST 2024 NEUTRAL CITATION R/CR.MA/17369/2023 ORDER DATED: 27/02/2024 undefined 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.

11. At the trial, the trial Court shall not be influenced by the observations of preliminary nature qua the evidence at this stage made by this Court while enlarging the applicant on bail.

12. Rule is made absolute to the aforesaid extent.

Direct service is permitted.

Sd/-

(DIVYESH A. JOSHI, J.) Gautam Page 5 of 5 Downloaded on : Tue Feb 27 20:47:46 IST 2024