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

Anilbhai Homirabhai Dhrangi vs State Of Gujarat
2024 Latest Caselaw 5383 Guj

Citation : 2024 Latest Caselaw 5383 Guj
Judgement Date : 24 June, 2024

Gujarat High Court

Anilbhai Homirabhai Dhrangi vs State Of Gujarat on 24 June, 2024

                                                                                      NEUTRAL CITATION




     R/CR.MA/9650/2024                                  ORDER DATED: 24/06/2024

                                                                                      undefined




        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 9650
                           of 2024
==========================================================
                          ANILBHAI HOMIRABHAI DHRANGI
                                     Versus
                               STATE OF GUJARAT
==========================================================
Appearance:
JUCKY LUCKY CHAN(8033) for the Applicant(s) No. 1
MR CHINTAN DAVE, APP for the Respondent(s) No. 1
==========================================================
 CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY
                  Date : 24/06/2024
                   ORAL ORDER

1. RULE. Learned APP waives service of rule for the respondent-State.

2. By way of the present application under Section 438 of the Code of Criminal Procedure, 1973, the applicant-accused has prayed for enlarging the applicant on anticipatory bail in connection with the FIR be i ng C.R.NO.

11209040240180 of 2024 registered with Poshina Police Station, Sabarkantha .

3. Heard learned advocate for the applicant and learned APP for the respondent - State.

4. Learned advocate for the applicant has submitted that the applicant is apprehending arrest in connection the aforesaid FIR and in this connection the earlier application filed by the applicant before the learned Sessions Court came to be dis- allowed.

5. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of

NEUTRAL CITATION

R/CR.MA/9650/2024 ORDER DATED: 24/06/2024

undefined

anticipatory bail, inter alia, contending that there is strong prima facie case against the present appellant and investigation is still in progress qua the present applicant. He, therefore, submitted to dismiss the present application.

6. Heard learned Advocates for the parties and perused the material available on record. As per the case of prosecution, the first informant and his relatives had gone to the house of the present applicant for matrimonial alliance. Thereafter, they left the place of applicant and on way, they were intercepted by the co-accused persons and they were sought to be blackmailed by those persons. This Court has considered the role attributed to the present applicant in commission of offence in question, seriousness of the offence and the allegations levelled against the present applicant.

7. This Court has considered following aspects,

(a) as per catena of decisions of Hon'ble Supreme Court there are mainly two factors which are required to be considered by this court;

                (i)      prima facie case
                (ii)     requirement of accused for custodial interrogation.

Therefore, in the facts and circumstances of the present case, this court is inclined to consider the case of the applicant.

8. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre Vs. State of Maharashtra and Ors.,

NEUTRAL CITATION

R/CR.MA/9650/2024 ORDER DATED: 24/06/2024

undefined

reported at [2011] 1 SCC 694, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitution Bench in the case of Shri Gurubaksh Singh Sibbia & Ors. Vs. State of Punjab, reported at (1980) 2 SCC 565. Further, this Court has also taken into consideration the ratio laid down in the case of Sushila Aggarwal and Ors. v. State (NCT of Delhi) and Anr. in Special Leave Petition No. 7281-7282/2017 dated 29.01.2020.

8.1 This court has also considered the judgment in the case of Arnesh Kumar v. State of Bihar reported in (2014) 8 SCC 273, wherein the Hon'ble Apex Court has observe that whenever there is punishment of 7 years, then the court would be liberal to exercise the discretion. Further, by exercising the discretion under Section 438 Cr.P.C, the doors of remand by the Investigating Officer is open and therefore also this court is inclined to exercise powers under Section 438 of Cr.P.C.

9. In the result, the present application is allowed. The applicant is ordered to be released on anticipatory bail in the event of arrest in connection with a F I R be i ng No . C . R . N O . 11209040240180 of 2024 registered with P o s h i n a P o l i c e S t a t i o n , S a b a r k a n t h a on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of like amount on the following conditions;

(a) shall cooperate with the investigation and make available for interrogation whenever required;

(b) shall remain present at concerned Police Station on

NEUTRAL CITATION

R/CR.MA/9650/2024 ORDER DATED: 24/06/2024

undefined

2 8 . 0 6 . 2 0 2 4 between 12.00 Noon and 2.00 p.m.;

(c) shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him from disclosing such facts to the court or to any police officer;

(d) shall not obstruct or hamper the police investigation and not to play mischief with the evidence collected or yet to be collected by the police;

(e) shall at the time of execution of bond, furnish the address to the investigating officer and the court concerned and shall not change residence till the final disposal of the case till further orders;

(f) shall not leave India without the permission of the concerned trial court and if having passport shall deposit the same before the concerned trial court within a week; and

10. At the trial, the concerned trial court shall not be influenced by the prima facie observations made by this Court in the present order.

11. Rule is made absolute to the aforesaid extent.

Direct service is permitted.

(M. R. MENGDEY,J)

GIRISH

 
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