Citation : 2026 Latest Caselaw 5037 Bom
Judgement Date : 13 May, 2026
7-ABA-1033-2026.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
ANTICIPATORY BAIL APPLICATION NO. 1033 OF 2026
Meghana Kashinath Sawant @ Snehal ...Applicant
Versus
The State of Maharashtra ...Respondent
WITH
INTERIM APPLICATION NO. 1368 OF 2026
IN
ANTICIPATORY BAIL APPLICATION NO. 1033 OF 2026
Anil Devidas Suryawanshi ...Applicant
Versus
The State of Maharashtra ...Respondent
Mr. Robin Thomas a/w Mr. Nixon George for the Applicant in
ABA/1033/2026.
Mr. Dinesh J. Haldankar, A.P.P for the Respondent-State.
CORAM : SANDESH D. PATIL, JJ.
DATE : 13th MAY, 2026
(VACATION COURT)
P.C. :
1. Heard learned Counsel Mr. Thomas appearing for the
applicant.
Wakodikar 1/2
::: Uploaded on - 14/05/2026 ::: Downloaded on - 14/05/2026 20:48:03 :::
7-ABA-1033-2026.doc
2. Issue notice to the respondent.
3. The incident in question had occurred on 24 th December,
2024. The FIR in question is filed on 27 th February, 2026 under
Section 108 of the Bharatiya Nyaya Sanhita, 2023. The FIR was filed
by father of the deceased who met with an unfortunate accident on
24th December, 2024. I have perused the FIR. On bare reading of the
FIR, none of the provisions of Section 108 are prima facie attracted in
the present case. The gross delay is also unexplained. In this premise,
the following order is passed.
ORDER
(i) In the event of her arrest, applicant - Meghna Kashinath Sawant @ Snehal, shall be released on bail, in C.R.No.216/2026 registered with Kalyan Railway Police Station under Section 108 of the Bharatiya Nyaya Sanhita, 2023, on furnishing P.R. bond in the sum of Rs.20,000/- with one or two sureties in the like amount.
4. Stand over to 17th June, 2026.
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!