Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Valabhai Ghelabhai Bharwad vs State Of Gujarat
2021 Latest Caselaw 5222 Guj

Citation : 2021 Latest Caselaw 5222 Guj
Judgement Date : 22 April, 2021

Gujarat High Court
Valabhai Ghelabhai Bharwad vs State Of Gujarat on 22 April, 2021
Bench: Mr. Justice R.M.Chhaya
         R/SCR.A/2962/2021                                   ORDER




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

         R/SPECIAL CRIMINAL APPLICATION NO. 2962 of 2021
=============================================
                       VALABHAI GHELABHAI BHARWAD
                                  Versus
                            STATE OF GUJARAT
=============================================
Appearance:
MR BH SOLANKI(5353) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
MS. MAITHILI MEHTA ADDL. PUBLIC PROSECUTOR(2) for the Respondent(s)
No. 1
=============================================
 CORAM: HONOURABLE MR. JUSTICE R.M.CHHAYA
                    Date : 22/04/2021
                       ORAL ORDER

1.0. Heard Mr. BH Solanki, learned advocate for the applicant and Ms. Maithili Mehta, learned Additional Public Prosecutor for the respondent state through Video Conference. Rule. Ms. Mehta, learned APP waives service of Rule on behalf of the respondent State.

2.0. By this application under Article 226 of the Constitution of India, the petitioner has prayed for regularization of 86 days of his late surrender.

3.0. The record indicates that the petitioner is convicted by learned Additional Sessions Judge, Viramgam in Sessions Case No.4 of 2006 for the offences punishable under Sections 326, 324 and 149 of the Indian Penal Code vide judgment and order of conviction and sentence dated 12.07.2011. It also appears from the record that against the conviction order passed by the learned Sessions Judge, Ahmedabad appeal being Criminal Appeal No.984

R/SCR.A/2962/2021 ORDER

of 2011was preferred by the applicant before this Court, which came to be dismissed vide order dated 27.06.2016. The record indicates that the petitioner was enlarged on parole leave for a period of 30 days. Mr. Solanki, learned advocate for the petitioner has taken to this Court to the material on record and has contended that because of circumstances beyond the control, the petitioner could not and did not surrender, which may be considered and late surrender of 86 days be condoned as prayed for.

4.0. Per contra, Ms. Mehta, learned APP for the respondent State has opposed this petition and has submitted that late surrender of 46 days of petitioner may not be condoned.

4.1. Having considered the submissions made by the learned advocates for the parties and material on record as well as jail remarks which is provided by the learned APP and in facts of this case, late surrender of 86 days deserves to be regularized as prayed for and is hereby regularized. Petition is allowed to the aforesaid extent. Rule is made absolute to the aforesaid extent.

(R.M.CHHAYA, J) KAUSHIK J. RATHOD

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter