Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rita Murarilal Jayswal vs State Of Gujarat
2021 Latest Caselaw 18297 Guj

Citation : 2021 Latest Caselaw 18297 Guj
Judgement Date : 10 December, 2021

Gujarat High Court
Rita Murarilal Jayswal vs State Of Gujarat on 10 December, 2021
Bench: Ashokkumar C. Joshi
      R/CR.MA/17873/2021                                   ORDER DATED: 10/12/2021




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/CRIMINAL MISC.APPLICATION NO. 17873 of 2021

==========================================================
                           RITA MURARILAL JAYSWAL
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR DEEPAKKUMAR R JATAV(11716) for the Applicant(s) No. 1
MR SP KOTIA(5687) for the Applicant(s) No. 1
MS. MOXA T HAKKAR, APP for the Respondent(s) No. 1
==========================================================

     CORAM:HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI

                                Date : 10/12/2021

                                 ORAL ORDER

1. Heard learned Advocate Mr. S.P.Kotia for the Applicant and learned APP Ms. Moxa Thakkar for the Respondent - State.

2. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the Applicant has prayed for enlarging her on anticipatory bail in connection with the FIR being I - C.R. No. 1 4 / 2 0 1 8 registered with CID Crime Police Station, Ahmedabad, for the offenses punishable under Sections 406, 420, 120(b) of the Indian Penal Code and under Sections 4, 5, 6 of Prize Chits & Money Circulation Scheme (Banning) Act 1972, and Section 3 of the Gujarat Protection of Interest of Depositors Act 2003.

3. Learned Advocate for the Applicant has submitted that the Applicant is apprehending her arrest in connection the aforesaid FIR and in this connection the earlier application filed by the Applicant before the learned Sessions Court came to be dis-allowed. Further, the Applicant is a lady accused and therefore a lenient view may be taken for exercising the

R/CR.MA/17873/2021 ORDER DATED: 10/12/2021

discretion and the present application may be allowed. Learned Advocate for the Applicant has also submitted that the other co-accused persons have been granted anticipatory bail by the coordinate bench. He has further submitted that the applicant will keep herself available during the course of investigation and trial also and will not flee from justice.

4. Learned advocate for the applicant on instructions states that the applicant is ready and willing to abide by all the conditions including imposition of conditions with regard to powers of Investigating Agency to file an application before the competent Court for her remand. He further submited that upon filing of such application by the Investigating Agency, the right of applicant accused to oppose such application on merits may be kept open. Learned advocate, therefore, submitted that considering the above facts, the applicant may be granted anticipatory bail.

5. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of anticipatory bail looking to the nature and gravity of the offence. Learned APP has submitted that the investigation be continued.

6. Having heard the arguments advanced by 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, at this stage, I am inclined to grant anticipatory bail to the applicant. In the opinion of this court, the present Applicant being a lady and looking to the role attributed upon her, the custodial interrogation is not required, and therefore, this is a fit case to exercise discretion under Section 438 Cr.PC.

7.           This Court has considered following aspects,
             (a)          The role attributed to the Applicant.
             (b)          The Applicant is a lady accused.





       R/CR.MA/17873/2021                                          ORDER DATED: 10/12/2021



              (c)          The offence is under Sections 406 and 420 IPC coupled
                           with GPID.

(d) The co-accused persons have been enlarged on anticipatory bail by the coordinate Bench.

(e) as per catena of decisions of Hon'ble Supreme Court there are mainly two factors which are required to be considered by this court;

                 (i)       prima facie case
                 (ii)      requirement of accused for custodial interrogation.


Therefore, in the facts and circumstances of the present case, this court is inclined to consider the case of the applicant.

8. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre Vs. State of Maharashtra and Ors., reported at [2011] 1 SCC 694, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitution Bench in the case of Shri Gurubaksh Singh Sibbia & Ors. Vs. State of Punjab, reported at (1980) 2 SCC 565. Further, this Court has also taken into consideration the ratio laid down in the case of Sushila Aggarwal and Ors. v. State (NCT of Delhi) and Anr. in Special Leave Petition No. 7281- 7282/2017 dated 29.01.2020.

This court has also considered the judgment of the Hon'ble Supreme Court passed in Special Leave to Appeal (CR.) No 5191/2021 in the case of Satender Kumar Antil v. Central Bureau of Investigation & Anr. Dated 7.10.2021.

8.1 Further, by exercising the discretion under Section 438 Cr.P.C, the doors of remand by the Investigating Officer is open and therefore also this court is inclined to exercise powers under Section 438 of Cr.P.C.

9. In the result, the present application is allowed. The applicant is

R/CR.MA/17873/2021 ORDER DATED: 10/12/2021

ordered to be released on anticipatory bail in the event of her arrest in connection with a FIR being I - C.R. No. 1 4 / 2 0 1 8 registered with CID Crime Police Station, Ahmedabad, for the offenses punishable under Sections 406, 420, 120(b) of the Indian Penal Code and under Sections 4, 5, 6 of Prize Chits & Money Circulation Scheme (Banning) Act 1972, and Section 3 of the Gujarat Protection of Interest of Depositors Act 200, on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand) with one surety of like amount on the following conditions;

(a) shall cooperate with the investigation and make available for interrogation whenever required;

(b) shall remain present at concerned Police Station on 12.1.2022 between 12.00 Noon and 2.00 p.m with one lady police officer;

(c) shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him from disclosing such facts to the court or to any police officer;

(d) shall not obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;

(e) shall at the time of execution of bond, furnish the address to the investigating officer and the court concerned and shall not change her residence till the final disposal of the case till further orders;

(f) shall not leave India without the permission of the concerned trial court and if having passport shall deposit the same before the concerned trial court within a week; and

(g) it would be open to the Investigating Officer to file an application for

R/CR.MA/17873/2021 ORDER DATED: 10/12/2021

remand if he considers it proper and just and the learned Magistrate would decide the remand application without being influenced of the observations made by this Court;

10. The applicant shall remain present before the learned Magistrate on the first date of hearing of such 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.

11. At the trial, the concerned trial court shall not be influenced by the prima facie observations made by this Court in the present order.

12. Rule is made absolute. Direct service is permitted.

(A. C. JOSHI,J) 46 / J.N.W

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter