Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Anjanaben @ Anju W/O Vijaysinh ...
2024 Latest Caselaw 1322 Guj

Citation : 2024 Latest Caselaw 1322 Guj
Judgement Date : 14 February, 2024

Gujarat High Court

State Of Gujarat vs Anjanaben @ Anju W/O Vijaysinh ... on 14 February, 2024

                                                                            NEUTRAL CITATION




     R/CR.MA/4333/2019                        ORDER DATED: 14/02/2024

                                                                            undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

 R/CRIMINAL MISC.APPLICATION (FOR CANCELLATION OF BAIL) NO.
                         4333 of 2019

==========================================================
                       STATE OF GUJARAT
                             Versus
         ANJANABEN @ ANJU W/O VIJAYSINH KHUMANSINH RAJ
==========================================================
Appearance:
MS AV PATEL, PUBLIC PROSECUTOR for the Applicant(s) No. 1
RULE SERVED for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                         Date : 14/02/2024

                           ORAL ORDER

1. By way of the present petition under Section 439(2) of the Code of Criminal Procedure, 1973, the petitioner State has prayed to quash and set aside the order dated 03.01, passed by the learned 4th Additional Sessions Judge, Bharuch, in Criminal Misc. Application No. 826 of 2018, whereby the learned Session Judge has granted regular bail to the respondent - original accused.

2. Heard learned APP for the petitioner State. Though served, none appears for the respondent.

3. In 'Bhagwan Singh v Dilip Kumar @ Deepu @ Depak', reported in 2023 INSC 7613, the Hon'ble Apex Court after considering the judgment in case of 'Dolat Ram v State

NEUTRAL CITATION

R/CR.MA/4333/2019 ORDER DATED: 14/02/2024

undefined

of Haryana', (1995) 1 SCC 349; 'Kashmira Singh v Duman Singh', (1996) 4 SCC 693, and 'X v State of Telangana', (2018) 16 SCC 511, held as follows:

'13. It is also required to be borne in mind that when a prayer is made for the cancellation of grant of bail cogent and overwhelming circumstances must be present and bail once granted cannot be cancelled in a mechanical manner without considering whether any supervening circumstances have rendered it in conducing to allow fair trial. This proposition draws support from the Judgment of this Court in Daulat Ram and others v. State of Haryana reported in (1995) 1 SCC 349, Kashmira Singh v. Duman Singh (1996) 4 SCC 693 and xxx v. State of Telangana (2018) 16 SCC 511.'

4. Learned APP though strongly argued to cancel the anticipatory bail on submission that the learned Sessions Court while granting regular bail did not consider the factors to be considered for granting or rejecting the bail, and failed to submit any supervening circumstances being rendered in conducing to allow fair trial.

5. Learned APP also argued that the learned Sessions Court has failed to notice that the Respondent is facing the accusation under Section 302 of the IPC. However, she failed to point out any supervening circumstances or breach of any condition in the post-bail period.

NEUTRAL CITATION

R/CR.MA/4333/2019 ORDER DATED: 14/02/2024

undefined

6. Thus, this Court finds no circumstances to adjudge the impugned order as unjust and contrary to the settled principles of law. As held earlier, the petitioner has failed to point out supervening circumstances, which may interfere with the fair trial.

7. Before parting with the order, I may also refer the observations made in the recent decision by the Hon'ble Apex Court in case of Kekhriesatuo Tep and others Vs.National Investigating Agency reported in (2023) 6 SCC 58. The relevant observation made in para 19 reads as under:-

"19. The learned Special Judge has himself distinguished cases of the persons who have indulged into extortion for furthering the activities of the organization and the persons like the present appellants, who were government servants, and compelled to contribute the amount. We, therefore, find that it cannot be said that the prima facie opinion, as expressed by the learned Special Judge, could be said to be perverse or impossible."

8. Resultantly, present petition fails and stands Dismissed. Rule is discharged.

(J. C. DOSHI,J) UMESH/-

 
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 : MAIMS

 
 
Latestlaws Newsletter