Citation : 2024 Latest Caselaw 7815 Guj
Judgement Date : 2 August, 2024
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 14869
of 2024
==========================================================
YASH NATVARBHAI PATEL
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR. DHRUVIN U MEHTA(9993) for the Applicant(s) No. 1
PUBLIC PROSECUTOR for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY
Date : 02/08/2024
ORAL ORDER
1. Rule. Learned Additional Public Prosecutor waives service of notice for and on behalf of the respondent State.
2. By way of the present application under Section 482 of the Bharatiya Nagarik Suraksha Sanhita, the applicant-accused has prayed for enlarging the Applicant on anticipatory bail in connection with the FIR be i ng C. R. No . 1 1 2 0 0 0 1 9 2 4 0 9 0 2 of 2024 registered wit h Dungri Police Station, District - Valsad.
3. Learned Advocate for the Applicant has submitted that the Applicant is apprehending
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
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. Learned advocate for the applicant has submitted that considering the facts stated in the Application, the applicant may be granted anticipatory bail.
4. 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. He submitted that the contraband liquor which had been seized from the other co-accused was to be supplied to the present applicant. The call data record Collected during the course of investigation indicates that the present applicant was in constant touch with the other co-accused through mobile phone from his conscious possession the muddamal has been seized. However, Learned APP has therefore prayed that the present Application may be dismissed.
5. Heard learned Advocates for the parties the arguments advanced by the learned advocates for the parties and perused the material
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
available on record.
6. It is alleged against the present applicant that the stock of contraband liquor which has been seized from the other co-accused was to be supplied to the present applicant. However, except the statement of co-accused and call data record, no other material connecting the present applicant with the present offence is available on record. Taking into consideration the facts of the case, this Court is inclined to grant anticipatory bail to the applicant.
7. This Court has considered following aspects,
(a) 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.
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
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.
8.1 This court has also considered the judgment in the case of Arnesh Kumar v. State of Bihar reported in (2014) 8 SCC 273, wherein the Hon'ble Apex Court has observe that whenever there is punishment of 7 years, then the court would be liberal to exercise the discretion. Further, by exercising the discretion under Section 482 of the BNSS, the doors of remand by the Investigating Officer is open and therefore also this court is inclined to exercise powers under Section 482 of the BNSS.
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
9. In the result, the present application is allowed. The applicant is ordered to be released on anticipatory bail in the event of arrest in connection with the aforesaid F.I.R. on executing a personal bond of Rs.10,000/- 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 07 .0 8. 2 0 24 between 12.00 Noon and 2.00 p.m.;
(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;
NEUTRAL CITATION
R/CR.MA/14869/2024 ORDER DATED: 02/08/2024
undefined
(e) shall at the time of execution of bond, furnish the address to the investigating officer and the court concerned and shall not change 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
10. At the trial, the concerned 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.
(M. R. MENGDEY,J) NABILA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!