Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ruturajsinh Sureshbhai Jadav vs State Of Gujarat
2025 Latest Caselaw 2793 Guj

Citation : 2025 Latest Caselaw 2793 Guj
Judgement Date : 7 February, 2025

Gujarat High Court

Ruturajsinh Sureshbhai Jadav vs State Of Gujarat on 7 February, 2025

                                                                                                               NEUTRAL CITATION




                             R/CR.MA/2822/2025                                   ORDER DATED: 07/02/2025

                                                                                                               undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                        R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 2822
                                                  of 2025

                       ==========================================================
                                                 RUTURAJSINH SURESHBHAI JADAV
                                                             Versus
                                                      STATE OF GUJARAT
                       ==========================================================
                       Appearance:
                       MR TEJAS BAROT, SR.ADVOCATE with MS RHEA CHOKSHI(10808) for
                       the Applicant(s) No. 1
                       MS MONALI H. BHATT, APP for the Respondent(s) No. 1
                       ==========================================================

                            CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                                                             Date : 07/02/2025

                                                                 ORAL ORDER

1. By way of the present application under Section 482 of the Bharatiya Nagarik Suraksha Sanhita (BNSS), 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 . 11191023240680 of 2024 registered with Vadaj Police Station. Ahmedabad City.

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 Sessions Court came to be dis-allowed. He submitted that considering the

NEUTRAL CITATION

R/CR.MA/2822/2025 ORDER DATED: 07/02/2025

undefined

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 herein had lent the amount of Rs.1.5 lakhs to the deceased and against the said amount, the present applicant though recovered the amount of Rs.50,000 towards interest, the applicant was demanding more amount from the deceased and was threatening the deceased for said recovery, because of which the deceased had committed suicide. The present applicant has also been specifically named by the deceased in the suicide note. Learned APP has therefore prayed that the present Application may be dismissed.

5. Heard learned Advocates for the parties and perused the record. As per the case of prosecution, the deceased had borrowed the amount of Rs.1.5 lakhs from the applicant. It is alleged against the applicant that against the said amount, the applicant had charged interest of the amount of Rs.50,000/- and the said amount had also been recovered by him from the deceased. Despite the said recovery, the present applicant had been forcing the deceased to pay the other amount and for the said purpose had threatened the deceased of dire consequences. Considering the same, the present Application deserves to be allowed.

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, this court is inclined to grant anticipatory bail to the applicant.







                                                                                                                       NEUTRAL CITATION




                             R/CR.MA/2822/2025                                         ORDER DATED: 07/02/2025

                                                                                                                      undefined




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., 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 482 of the Bharatiya Nagarik Suraksha Sanhita (BNSS), the doors of remand by the Investigating Officer is open and therefore also this court is inclined to exercise powers under Section 482 of the Bharatiya Nagarik Suraksha Sanhita (BNSS).

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

NEUTRAL CITATION

R/CR.MA/2822/2025 ORDER DATED: 07/02/2025

undefined

with a F I R be i ng C. R. No . 11191023240680 of 2024 registered with Vadaj Police Station, Ahmedabad City 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 1 4 . 2 . 2 0 2 5 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;

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 : MAIMS

 
 
Latestlaws Newsletter