Citation : 2024 Latest Caselaw 4625 Guj
Judgement Date : 12 June, 2024
NEUTRAL CITATION
R/CR.MA/10479/2024 ORDER DATED: 12/06/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 10479
of 2024
==========================================================
ABEDABIBI KARIMBHAI SAJI
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR MAKBUL I MANSURI(2694) for the Applicant(s) No. 1
MS SABINA M MANSURI(3631) for the Applicant(s) No. 1
MR. KANVA ANTANI, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY
Date : 12/06/2024
ORAL ORDER
1. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the applicant-accused has prayed for enlarging the Applicant on anticipatory bail in connection with the F I R be i ng C. R. No . 1 1 2 0 7 0 7 6 2 4 0 0 5 1 / 2 0 2 4 registered wit h Vejalpur Police Station, Panchmahal for the offe nse s puni sha bl e unde r S ec tions 8 ( 2 ) , 8 ( 4 ) and 10 of the Preservation of animal act, and Section 11(1) (dh) of the Prevention of Cruelty to Animal Act, and Section 429 of the Indian Penal code and section 119 of the Gujarat Police Act.
2. Heard learned Advocate Mr. Makbul I. Mansuri for the Applicant and learned APP Mr. Kanva Antani for the Respondent - State.
3. Learned Advocate for the Applicant has submitted that the Applicant is apprehending arrest in connection the aforesaid FIR and in this connection the earlier application filed by the Applicant before the learned
NEUTRAL CITATION
R/CR.MA/10479/2024 ORDER DATED: 12/06/2024
undefined
Sessions Court came to be dis-allowed.
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 the remand. It is further submitted 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. It is further submitted that the Applicant happens to be the wife of the main accused. Moreover, the other co-accused has fled away from the spot. The applicant along with the other co-accused was found in possession of 440 Kgs. of Beef and thus there is an active involvement of the present Applicant in commission of the offence in question. Learned APP has further submitted that the other co-accused are considered for regular bail by this Court and therefore no parity can be sought for by the Applicant as the present is the Application for anticipatory bail. Learned APP has therefore prayed that the present Application may be dismissed.
6. Heard learned Advocates for the parties and perused the record. As per the case of the prosecution the present Applicant happens to be wife of one of the co-accused who was found in possession of 440 Kgs. of Beef with one Bullock. 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 offence and
NEUTRAL CITATION
R/CR.MA/10479/2024 ORDER DATED: 12/06/2024
undefined
the role attributed to the accused, I am 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.
(iii) the other co-accused are considered for regular bail.
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.
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 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.
NEUTRAL CITATION
R/CR.MA/10479/2024 ORDER DATED: 12/06/2024
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 a F I R be i ng 1 2 0 7 0 7 6 2 4 0 0 5 1 / 2 0 2 4 registered wit h Vejalpur Police Station, Panchmahal for the offe nse s puni sha bl e unde r S ec tions 8(2), 8(4) and 10 of the Preservation of animal act, and Section 11(1)(dh) of the Prevention of Cruelty to Animal Act, and Section 429 of the Indian Penal code and section 1 1 9 o f t h e G u j a r a t P o l i c e A c t on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) 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 2 2 . 0 6 . 2 0 2 4 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;
(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
NEUTRAL CITATION
R/CR.MA/10479/2024 ORDER DATED: 12/06/2024
undefined
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 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 to the aforesaid extent. Direct service is permitted.
(M. R. MENGDEY,J) J.N.W / 31
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!