Citation : 2026 Latest Caselaw 5023 Bom
Judgement Date : 13 May, 2026
Digitally
signed by
RUPALI 8-ABA-1045-2026.doc
RUPALI RAJESH
RAJESH WAKODIKAR
WAKODIKAR Date:
2026.05.14
15:35:05
+0530 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
ANTICIPATORY BAIL APPLICATION NO. 1045 OF 2026
Virsen Dhirajkumar Ranshringare ...Applicant
Versus
The State of Maharashtra ...Respondent
Mr. Priyal Sarda a/w Mr. Rajesh Ranglani for the Applicant.
Ms. Rashmi S. Tendulkar, A.P.P for the Respondent-State.
Mr. Siddeshwar Galande a/w Ms. Indrayanee Pandit a/w Ms. Shivani
Kondekar for the Intervenor.
API - Vijay M. Chandan attached to Wagholi Police Station, present.
CORAM : SANDESH D. PATIL, JJ.
DATE : 13th MAY, 2026 (VACATION COURT)
P.C. :
1. Heard Mr. Priyal Sarda, learned Counsel appearing for the
applicant and Mr. Galande for the intervenor.
2. Learned Counsel for the intervenor seeks leave to
8-ABA-1045-2026.doc
intervene in this matter. His intervention application is allowed.
Learned Counsel for the applicant is directed to add the name of
original complainant as party respondent to the proceeding. Identity
to be masked.
3. Learned Counsel appearing for the applicant states that
this is a case of failed love relationship. He states that both the parties
are adult and they understood the consequences of their relationship.
Learned Counsel for the applicant had invited my attention to the
statement of account which he has relied upon showing that there
were several funds which were transferred between the accounts of the
applicant and the complainant. He has also invited my attention to
the WhatsApp chat which shows the real nature of the transaction
between the parties.
4. Learned Counsel appearing for the intervenor/original
complainant states that he seeks some time to file his vakalatnama as
well as affidavit-in-reply.
8-ABA-1045-2026.doc
5. At his request, stand over to 18th June, 2026.
6. Till the next date, in the event of arrest, the applicant -
Virsen Dhirajkumar Ranshringare shall be released on bail in
connection with C.R.No.705 of 2025 registered with Wagholi Police
Station, Pune City, for the offences punishable under Sections 69 and
351(2) of the Bharatiya Nyaya Sanhita, 2023, on furnishing P.R. bond
in the sum of Rs.25,000/- with one or two solvent sureties in the like
amount.
SANDESH D. PATIL, J.
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!