Citation : 2024 Latest Caselaw 460 Guj
Judgement Date : 18 January, 2024
NEUTRAL CITATION
R/CR.MA/13284/2020 ORDER DATED: 18/01/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR CANCELLATION OF BAIL) NO.
13284 of 2020
==========================================================
STATE OF GUJARAT
Versus
VASAVA RAJENDRABHAI LAXMANBHAI
==========================================================
Appearance:
MS AV PATEL, PUBLIC PROSECUTOR for the Applicant(s) No. 1
NOTICE SERVED for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI
Date : 18/01/2024
ORAL ORDER
Rule. Though served, none appears for the Respondents- accused.
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 27.05.2020 passed by the learned 3rd Additional Sessions Judge, Ankleshwar, in Criminal Misc. Application No. 207 of 2020, whereby, the learned Session Judge has granted anticipatory bail to the respondents - original accused.
2. Learned APP for the petitioner-State submitted that the concerned trial Court did not consider the grounds, while granting bail to the Respondent-accused, properly. It was submitted that the trial Court failed to take into consideration the fact that, when the impugned order was passed on
NEUTRAL CITATION
R/CR.MA/13284/2020 ORDER DATED: 18/01/2024
undefined
27.05.2020, the investigation was still going on. The concerned trial Court also failed to take into consideration the nature of the offence, which is very grave. The trial Court also appears to have failed in appreciating the material on record in its proper perspective. It was, therefore, submitted that since the impugned order is passed on irrelevant and extraneous grounds, this petition be allowed.
3. In 'Bhagwan Singh Vs. Dilip Kumar @ Deepu @ Depak', reported in 2023 INSC 7613, the Apex Court after considering judgment in case of 'Dolat Ram Vs. State of Haryana', (1995) 1 SCC 349; 'Kashmira Singh Vs. 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."
3.1 Learned APP though strongly argued to cancel the anticipatory bail on submission that the learned Sessions
NEUTRAL CITATION
R/CR.MA/13284/2020 ORDER DATED: 18/01/2024
undefined
Court, while granting anticipatory bail did not consider the factors to be considered for granting or rejecting the bail, she failed to point out any supervening circumstances being rendered it in conducing to allow fair trial.
3.2 It is to be noted that the main accused, i.e. Mahavirsinh Chatursinh Sodha and Jethaji @ Babo Abhaji Sodha, have already been granted bail by the Coordinate Bench of this Court vide order dated 20.09.2022, passed in Criminal Misc. Application No. 13580 of 2022 who, according to the prosecution, played the key role in the commission of the alleged offence and alleged to have inflicted axe blows on the injured witness. There is nothing on the record to show that the Petitioner-State has preferred any application for cancellation of the bail granted to the main accused persons. 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-State has failed to point out supervening circumstances, which may interfere with the fair trial. It is also required to be noted that in present case, charge sheet is already filed.
3.3 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 20 reads as under:-
"20. An interference by an Appellate Court and
NEUTRAL CITATION
R/CR.MA/13284/2020 ORDER DATED: 18/01/2024
undefined
particularly in a matter when liberty granted to a citizen was being taken away would be warranted only in the event the view taken by the Trial Court was either perverse or impossible. On this limited ground, we find that the appeals deserve to be allowed."
4. Resultantly, present petition fails and stands DISMISSED. Rule is discharged.
(J. C. DOSHI,J) UMESH/-
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!