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

Labhubhai @ Hareshbhai Babubhai Rabari vs State Of Gujarat
2024 Latest Caselaw 5568 Guj

Citation : 2024 Latest Caselaw 5568 Guj
Judgement Date : 26 June, 2024

Gujarat High Court

Labhubhai @ Hareshbhai Babubhai Rabari vs State Of Gujarat on 26 June, 2024

                                                                                      NEUTRAL CITATION




      R/CR.MA/11612/2024                                 ORDER DATED: 26/06/2024

                                                                                       undefined




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 11612
                           of 2024

==========================================================
                 LABHUBHAI @ HARESHBHAI BABUBHAI RABARI
                                  Versus
                            STATE OF GUJARAT
==========================================================
Appearance:
MR BM MANGUKIYA(437) for the Applicant(s) No. 1
MS BELA A PRAJAPATI(1946) for the Applicant(s) No. 1
MR HARDIK SONI, APP for the Respondent(s) No. 1
==========================================================

     CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                                    Date : 26/06/2024

                                     ORAL ORDER

1. 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 F I R be i ng C. R. No . 1 1 1 9 1 0 4 0 2 2 2 0 5 2 o f 2 0 2 2 registered wit h Sardarnagar Police Station, Ahmedabad City for the offe nce s puni sha bl e unde r S ec tions 3, 4(1), 4(2), 5(c) of the Gujarat Land Grabbing (Prohibition) Act.

2. Heard learned Advocate for the Applicant and learned APP for the Respondent - State.

2.1 Rule. Learned APP waives service of Rule on behalf of the Respondent State.

3. 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

NEUTRAL CITATION

R/CR.MA/11612/2024 ORDER DATED: 26/06/2024

undefined

Sessions Court came to be dis-allowed. He submitted that considering the facts stated in the Application, the applicant may be granted anticipatory bail.

4. Learned Additional Public Prosecutor appearing on behalf of the respondent - State has opposed grant of anticipatory bail looking to the nature and gravity of the offence. He submitted that the applicant was using the land in question since the year 2021. There is nothing on record to indicate that the applicant had purchased the land in question from its erstwhile owners. The investigation of the offence is still going on. Learned APP has therefore prayed that the present Application may be dismissed.

5. Heard learned Advocates for the parties and perused the record. From the record it appears that the present applicant was in possession of the disputed land for quite some time and the FIR came to be lodged by the first informant in the month of September, 2022 and prior thereto, the present applicant also appears to have filed a civil suit before learned Civil Court for declaration pertaining to very same land, which is still pending.

6. Having heard the arguments advanced by the learned advocates for the parties and perusing the material placed on record and taking into consideration the facts of the case, nature of allegations, gravity of offence and the role attributed to the accused, I am inclined to grant anticipatory bail to the 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.





                                                                                         NEUTRAL CITATION




      R/CR.MA/11612/2024                                   ORDER DATED: 26/06/2024

                                                                                         undefined




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., 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 C. R. No . 1 1 1 9 1 0 4 0 2 2 2 0 5 2 o f 2 0 2 2 registered wit h Sardarnagar Police Station, Ahmedabad City for the offe nce s puni sha bl e unde r S ec tions 3, 4(1), 4(2), 5(c) of the Gujarat Land Grabbing (Prohibition) Act on executing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of like amount on the following conditions;







                                                                                           NEUTRAL CITATION




      R/CR.MA/11612/2024                                   ORDER DATED: 26/06/2024

                                                                                           undefined




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


(b)          shall remain present at concerned Police Station on 1 . 7 . 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) Manshi

 
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