Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaurav Gupta vs State Of Maharashtra And Anr
2026 Latest Caselaw 4993 Bom

Citation : 2026 Latest Caselaw 4993 Bom
Judgement Date : 13 May, 2026

[Cites 0, Cited by 0]

Bombay High Court

Gaurav Gupta vs State Of Maharashtra And Anr on 13 May, 2026

 2026:BHC-AS:22504-DB
PALLAVI
MAHENDRA                                                                                  5-IA-1626-2026 (CR).doc
WARGAONKAR

Digitally signed by
PALLAVI MAHENDRA
WARGAONKAR
Date: 2026.05.13
20:08:12 +0530
                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CRIMINAL APPELLATE JURISDICTION

                                        CRI-INTERIM APPLICATION NO. 1626 OF 2026
                                                           IN
                                           CR. WRIT PETITION NO. 1505 OF 2026

                       Gaurav Gupta                                               ...Applicant
                             Versus
                       State of Maharashtra And Anr.                              ...Respondents
                                                             __________

                       Mr. Vinay Bhanushali a/w Mr. Sanmit Vaze, for the Applicant.
                       Ms. Supriya I. Kak, APP, for the Respondent - State.
                       S.S. Tadavi, EOW, Thane, Narpoli Police Station.
                                                       __________

                                                      CORAM :      ADVAIT M. SETHNA &
                                                                   SANDESH D. PATIL, JJ.

                                                      DATE     :   13 MAY 2026
                                                                   (VACATION COURT)

                       P.C.:

                       1.       Heard learned counsel for the parties. This Interim Application

                       has been filed on behalf of the Applicant for seeking permission to travel

                       abroad in view of the prayers seeking for suspension/quashing of the

                       Look-Out Circular (LoC) which is issued against the present Applicant.

                       2.       The Learned Counsel for the Applicant has drawn attention of this

                       Court to an order dated 20 April 2026 passed by a co-ordinate Bench of

                       this Court. By the said order, the Applicant was permitted to travel

                       abroad wherein the Court recorded that the main Petition is filed for

                       setting aside the LOC dated 24 November 2025. It is the same LOC

                       which is the subject matter of the proceedings before this Court. Such
             Pallavi                                                                                     Page 1 of 4




                       ::: Uploaded on - 13/05/2026                       ::: Downloaded on - 13/05/2026 21:14:47 :::
                                                                                5-IA-1626-2026 (CR).doc


          permission was granted subject to certain terms and conditions as

          recorded in the order.

          3.        Our attention has also been invited to the subsequent order dated

          30 March 2026 where the Applicant was similarly permitted to travel

          abroad subject to the terms and conditions imposed in paragraph 5 of

          the said order.

          4.        The Applicant now seeks similar permission to travel abroad, the

          details of such travel have been set out in the Application at paragraph 9

          which reads as under:-

               Sr.         Dates         Destination          Details of Stay
               No.
               1.     18/05/26 To Hongkong             Kerry Hotel,
                      28/05/26                         38 Hung Luen Road Hung
                                                       Hom       Bay  Kowloon,
                                                       Hongkong

               2.     30/05/26 To London               Hilton London Kensington,
                      15/06/26                         179-199     Holland     Park
                                                       Avenue, London, W11 4UL,
                                                       London
               3.     20/06/26 To Dubai                JW Marriott Marquis Hotel,
                      30/06/26                         Sheikh Zayed Road, PO Box
                                                       121000, Business Bay, Dubai


          5.        Ms. Kak, learned APP for the State under instructions states that

          the Investigation Agency has no objection if the Application is allowed.

          This, more particularly, in view of the fact that similar Applications have

          been allowed in the past. The investigation is pending. It is stated that

          the Applicants have co-operated in the pending investigation.

Pallavi                                                                                       Page 2 of 4




          ::: Uploaded on - 13/05/2026                         ::: Downloaded on - 13/05/2026 21:14:47 :::
                                                                             5-IA-1626-2026 (CR).doc


          6.       Considering the above, we deem it just and proper to allow this

          application by passing the following order:-

                                                ORDER

(A) Applicant is allowed to travel to Hongkong from 18 May 2026 to

28 May 2026 and also to London from 30 May 2026 to 15 June 2026.

Such permission shall be subject to the following conditions:-

(i) The Applicant shall furnish his itinerary, Air-tickets, contact

details and addresses where he would be staying or visiting

Hongkong and London to the Investigating Officer as early

as possible before his departure.

(ii) The Investigating Officer shall inform the Immigration

Authorities regarding receiving the said information.

(iii) If these primary conditions are satisfied, then the Applicant

is permitted to travel between 18 May 2026 to 15 June

2026 (supra) on the following conditions :

(a) The Applicant shall submit an Undertaking to this

Court before his travel that he would return to India

on or before 16 June 2026. The Undertaking shall be

accompanied by the copies of Air-tickets of the

Applicant, addresses, contact numbers and the nature

of his business in Hongkong and London.

(b) A copy of such Undertaking alongwith necessary

documents as mentioned above, shall be served on the

5-IA-1626-2026 (CR).doc

Investigating Agency as early as possible, before his

departure from India.

(c) If the Applicant furnishes those documents in the

Court and with the Investigating Officer, the LOC

No.2025445836 dated 24 November, 2025 shall

remain suspended between 18 May, 2026 to 16 June,

2026.

(d) The Applicant shall be permitted to travel to

Hongkong and London during the period between 18

May 2026 to 15 June 2026. On his return, the

Applicant shall report to the Investigating Officer.

(e) In case, the Applicant fails to comply with these

conditions, the Investigating Agency is at liberty to

take steps in accordance with law.

7. With these directions, the Interim Application No. 1626 of 2026 is

disposed of.

8. It is clarified that these observations operate only with respect to

LOC No. 2025445836 dated 24 November, 2025.

9. All concerned to act on the authenticated copy of this order.

[SANDESH D. PATIL, J] [ADVAIT M. SETHNA, J.]

 
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 : MAIMS

 
 
Latestlaws Newsletter