Citation : 2024 Latest Caselaw 4938 Guj
Judgement Date : 19 June, 2024
NEUTRAL CITATION
R/CR.MA/10917/2024 ORDER DATED: 19/06/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 10917
of 2024
==========================================================
HINABA SATUBHA JADEJA & ANR.
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR DHRUV H CHAUDHARY(12328) for the Applicant(s) No. 1,2
MS JIRGA JHAVERI, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY
Date : 19/06/2024
ORAL ORDER
1. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the applicants - accused have prayed for enlarging them on anticipatory bail in connection with the F I R be i ng C. R. No . 1 1 2 0 5 0 1 2 2 4 0 0 3 4 o f 2 0 2 4 registered wit h Mandvi Marine Police Station, Kachchh- West Bhuj for the offe nse s puni sha bl e unde r S ec tions 306, 498(A) and 114 of the Indian Penal Code.
2. Heard learned Advocate for the Applicants and learned APP for the Respondent - State.
2.1 Rule. Learned APP waives service of Rule on behalf of the Respondent State.
3. Learned Advocate for the Applicants has submitted that the Applicants are apprehending their arrest in connection the aforesaid FIR and in this connection the earlier application filed by the Applicants before the learned Sessions Court came to be dis-allowed.
4. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of anticipatory bail looking to the
NEUTRAL CITATION
R/CR.MA/10917/2024 ORDER DATED: 19/06/2024
undefined
nature and gravity of the offence. She contended that the marriage between the husband of the deceased and the deceased was merely of 6 and half years. Prior to the present incident also, the deceased had attempt to suicide by consumption of poison in the year 2018. There are ample evidence of record indicating physical and mental torture meted out to the deceased by the present applicants, who happen to be her sisters-in-law. Learned APP therefore submitted that the present Application may be dismissed.
5. 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. The alleged incident of consumption of acid had taken place on 18.4.2024. Thereafter, the deceased expired on 26.4.2024 and the FIR came to be lodged on 20.5.2024. The delay caused in lodging the FIR has not been satisfactorily explained in the FIR. Moreover, after the consumption of acid, when the dying declaration of the deceased was recorded, wherein she had stated that she had consumed acid through accident. Considering the same, the present Application deserves to be allowed.
6. 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 applicants.
7. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre
NEUTRAL CITATION
R/CR.MA/10917/2024 ORDER DATED: 19/06/2024
undefined
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.
7.1 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.
8 In the result, the present application is allowed. The applicants are ordered to be released on anticipatory bail in the event of their arrest in connection with a F I R be i ng C. R. No . 1 1 2 0 5 0 1 2 2 4 0 0 3 4 o f 2 0 2 4 registered wit h Mandvi Marine Police Station, Kachchh- West Bhuj for the offe nse s puni sha bl e unde r S ec tions 306, 498(A) and 114 of the Indian Penal Code, on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) each with one surety of like amount on the following conditions;
(a) shall cooperate with the investigation and make available for interrogation whenever required;
NEUTRAL CITATION
R/CR.MA/10917/2024 ORDER DATED: 19/06/2024
undefined
(b) shall remain present at concerned Police Station on 2 6 . 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 his 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
9. At the trial, the concerned trial court shall not be influenced by the prima facie observations made by this Court in the present order.
10. Rule is made absolute to the aforesaid extent. Direct service is permitted.
(M. R. MENGDEY,J) Manshi
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!