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 12, Cited by 0]

Gujarat High Court

Dahiben Rajabhai Patar (Dalit) vs State Of Gujarat on 1 April, 2019

Author: Vipul M. Pancholi

Bench: Vipul M. Pancholi

        R/CR.MA/3762/2019                               ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/CRIMINAL MISC.APPLICATION NO. 3762 of 2019

==========================================================
                    DAHIBEN RAJABHAI PATAR (DALIT)
                                Versus
                          STATE OF GUJARAT
==========================================================
Appearance:
MR SATYAM Y CHHAYA(3242) for the Applicant(s) No. 1,2
MR LB DABHI, APP for the Respondent(s) No. 1
==========================================================

 CORAM: HONOURABLE MR.JUSTICE VIPUL M. PANCHOLI

                            Date : 01/04/2019
                             ORAL ORDER

1. The present application is filed under Section 439 of the Code of Criminal Procedure, 1973, for regular bail in connection with FIR being C.R. No.I­122 of 2018 registered with Prabhas Patan Police Station, Gir­Somnath for offence punishable under Sections 302, 435, 341, 364, 323, 143, 147, 148 and 149 of the Indian Penal Code and Section 135 of the Gujarat Police Act.

2. Learned Advocate appearing on behalf of the applicants submits that considering the nature of the offence, the applicants may be enlarged on regular bail by imposing suitable conditions.

3. Learned APP appearing on behalf of the respondent­State has opposed grant of regular bail looking to the nature and gravity of the offence.

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

Page 1 of 4

R/CR.MA/3762/2019 ORDER

5. Having heard the learned advocates for the parties and 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 applicants on regular bail.

6. The following aspects are taken into consideration:

(i) Applicants are in jail since 8.1.2019.
(ii) Investigation is concluded.
(iii) Charge­sheet is filed.
(iv) Applicant No.1 is lady, aged about 55 years and she is mother of accused No.1 whereas applicant No.2 is aged about 60 years and he is uncle of original accused No.1.
      (v)    Applicants are not named in the FIR.
      (vi)    In the statement of eye­witness­Akshay, he has not
disclosed the name of the present applicants. He has disclosed name of three other accused and three unknown persons. Similarly, another eye­ witness has given statement on 28th October, 2018, wherein he has also not given the names of the applicants.
(vii) Applicants are implicated in the present FIR after a period of two months, that too when the statement of one witness Palabhai is recorded by the Investigating Agency. It is required to be noted that Page 2 of 4 R/CR.MA/3762/2019 ORDER after arrest of the applicants, no Test Identification Parade was held.
(viii) The allegations against the applicants are that they gave kick and fist blows to the accused.

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 applicants are ordered to be released on regular bail in connection with FIR being C.R. No.I­122 of 2018 registered with Prabhas Patan Police Station, Gir­Somnath 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 they 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 Sessions Judge concerned;

[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 p.m.;

Page 3 of 4
         R/CR.MA/3762/2019                                ORDER



      [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 Sessions Court;

9. The authorities will release the applicants 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.

(VIPUL M. PANCHOLI, J) ALI Page 4 of 4