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

Amarbhai Jayantibhai Bavariya vs State Of Gujarat
2024 Latest Caselaw 422 Guj

Citation : 2024 Latest Caselaw 422 Guj
Judgement Date : 17 January, 2024

Gujarat High Court

Amarbhai Jayantibhai Bavariya vs State Of Gujarat on 17 January, 2024

                                                                                       NEUTRAL CITATION




     R/CR.MA/1146/2020                                    ORDER DATED: 17/01/2024

                                                                                        undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

 R/CRIMINAL MISC.APPLICATION (FOR CANCELLATION OF BAIL) NO.
                         1146 of 2020

==========================================================
                         AMARBHAI JAYANTIBHAI BAVARIYA
                                     Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR.DISHANT K THAKKAR(7309) for the Applicant(s) No. 1
MR ANAND B GOGIA(5849) for the Respondent(s) No. 2
MR. GAURAV A. GOGIA(14128) for the Respondent(s) No. 2
MS AV PATEL APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                                Date : 17/01/2024

                                 ORAL ORDER

1. By way of the present petition under Section 439(2) of the Code of Criminal Procedure, 1973, the petitioner - org. complainant has prayed to quash and set aside the order dated 18.11.2019 passed by the learned 14 th Additional Sessions Judge, Rajkot in Criminal Misc. Application No.3525 of 2019, whereby the learned Session Judge has granted regular bail granted to the respondent No.2 - original accused.

2. Heard learned Advocate for the petitioner - org. complainant and learned Advocate for respondent no.2 - org. accused.

3. In Bhagwan Singh v Dilip Kumar @ Deepu @ Depak reported in 2023 INSC 7613, the Hon'ble Apex Court after considering judgment in case of Dolat Ram v State of Haryana, (1995) 1 SCC 349; Kashmira Singh v Duman Singh, (1996) 4

NEUTRAL CITATION

R/CR.MA/1146/2020 ORDER DATED: 17/01/2024

undefined

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 Advocate for the petitioner though strongly argued to cancel the regular 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, has failed to submit any supervening circumstances being rendered it in conducing to allow fair trial.

5. Having heard the learned Advocate for the rival sdies and considered the grounds mentioned in the application as also the considering the impugned order, this Court does not find any good reasons to interfere with the impugned order. The learned court below has rightly exercised the discretion in granting bail and thus no infirmity can be said to have been committed by the learned court below while grating bail to the accused. Thus, this Court finds no circumstances to adjudge the impugned order as unjust and contrary to the settled principles of law. As held

NEUTRAL CITATION

R/CR.MA/1146/2020 ORDER DATED: 17/01/2024

undefined

earlier, the petitioner has failed to point out supervening circumstances, which may interfere with the fair trial.

6. In Bhagirathsinh S/O Mahipat Singh ... vs State Of Gujarat [AIR 1984 SC 372], the Hon'ble Apex Court has held that very cogent and overwhelming circumstances are necessary for an order seeking cancellation of the bail. In paragraph 8 it has been observed thus:

"8. In our opinion, the learned Judge appears to have misdirected himself while examining the question of directing cancellation of bail by interfering with a discreationary order made by the learned Sessions Judge. One could have appreciated the anxiety of the learned Judge of the High Court that in the circumstances found by him that the victim attacked was a social and political worker and therefore the accused should not be granted bail but we fail to appreciate how that circumstance should be considered so overriding as to permit interference with a discretionary order of the learned Sessions Judge granting bail. The High Court completely overlooked the fact that it was not for it to decide whether the bail should be granted but the application before it was for cancellation of the bail. Very cogent and overwhelming circumstances are necessary for an order seeking cancellation of the bail. And the trend today is towards granting bail because it is now well-settled by a catena of decisions of this Court that the power to grant bail is not to be exercised as if the punishment before trial is being imposed. The only material considerations in such a situation are whether the accused would be readily available for his trial and whether he is likely to abuse the discretion granted in his favour by tampering with evidence. The order made by the High Court is conspicuous by its silence on these two relevant considerations. It is for these reasons that we consider in the interest of justice a compelling necessity to interfere with the order made by the High Court."

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:-

"The Special Judge has himself distinguished cases of the persons who 이 have indulged into extortion for furthering the activities of

NEUTRAL CITATION

R/CR.MA/1146/2020 ORDER DATED: 17/01/2024

undefined

the organisation and red the persons like the present appellants, who were government servants, and er, compelled to contribute the amount. Hence, it cannot be said that the prima ell facie opinion, as expressed by the Special Judge, could be said to be perverse or impossible."

8. Resultantly, present petition fails and stands dismissed. Notice discharged.

(J. C. DOSHI,J) sompura

 
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