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

Hathiyabhai Dudabhai Khunti vs State Of Gujarat
2025 Latest Caselaw 2821 Guj

Citation : 2025 Latest Caselaw 2821 Guj
Judgement Date : 10 February, 2025

Gujarat High Court

Hathiyabhai Dudabhai Khunti vs State Of Gujarat on 10 February, 2025

                                                                                                              NEUTRAL CITATION




                             R/CR.MA/2003/2025                                   ORDER DATED: 10/02/2025

                                                                                                               undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                        R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 2003
                                                  of 2025

                       ==========================================================
                                                  HATHIYABHAI DUDABHAI KHUNTI
                                                             Versus
                                                       STATE OF GUJARAT
                       ==========================================================
                       Appearance:
                       MR ND NANVATI, Senior Advocate assisted by MS TANAVEER K
                       LOLADIA(9994) for the Applicant(s) No. 1
                       MR HD METHA, APP for the Respondent(s) No. 1
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                        Date : 10/02/2025
                                                         ORAL ORDER

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

2. By way of the present application under Section 482 of Bharatiya Nagarik Suraksha Sanhita, 2023 (BNSS), the applicant accused has prayed to release him on anticipatory bail in the event of his arrest in connection with the FIR being C.R. No.11218003240135 of 2024 registered with Bagvadar Police Station, Porbandar for the offences punishable under Section 406, 409, 462, 468, 471, 477(a), 120(b) of the Indian Penal Code, 1860 (for short "IPC") / The Bharatiya Nyaya Sanhita, 2023 (for short "BNS") and Section 3na d7 of the Essential Commodities Act.

3. Learned Advocate appearing on behalf of the applicant submits that the applicant has nothing to do with the offence

NEUTRAL CITATION

R/CR.MA/2003/2025 ORDER DATED: 10/02/2025

undefined

and he is falsely implicated in the offence. As per the complaint, the Complainant, a State Government officer, found a deficit in the supply of essential commodities at the Nigam Kendra godown during an inspection. The discrepancy was discovered in the books of accounts from the years 2019 to 2023, yet the complaint was registered only on 12.03.2024. The prosecution's case is that the godown manager, who is the arrested accused, manipulated the books of accounts, leading to a discrepancy in the stock register. The present applicant is engaged in doorstep delivery services and was responsible for transporting the goods in his vehicle based on the instructions and invoices generated by Accused No. 1. The FIR also indicates that the present applicant was merely a driver who transported the goods from the godown as per the invoices generated by Accused No. 1, for which he was paid ₹14,000 as transport charges. The applicant further submits that a perusal of the FIR reveals that the accused named in the FIR has no role in the alleged offence. Moreover, the applicant is solely engaged in the transport business under a contract and was only carrying out transportation services as per the instructions of Accused No. 1. Therefore, the applicant has no connection with the alleged offence. It is further submitted that, considering the nature of the offence, the applicant may be granted bail with the imposition of suitable conditions.

4. The learned APP, appearing on behalf of the respondent- State, has opposed the grant of bail, considering the nature and gravity of the offence. It is submitted that the present applicant is a kingpin and that three similar offences have

NEUTRAL CITATION

R/CR.MA/2003/2025 ORDER DATED: 10/02/2025

undefined

been registered against him. In this case, he siphoned off a huge amount of money. It is further submitted that the applicant remained absconding for 240 days, despite five notices being issued against him. The allegations against the present applicant are that he is a contractor responsible for delivering goods to the fair price shop. It is alleged that he forged labour bills and received a substantial amount of money. Therefore, the present application may be dismissed.

7. Having heard the learned advocate for the parties and perusing the investigation papers, it is equally incumbent upon the Court to exercise its discretion judiciously, cautiously and strictly in compliance with the basic principles laid down in a plethora of decisions of the Hon'ble Apex Court on the point. It is well settled that, among other circumstances, the factors to be borne in mind while considering an application for bail are

(i) the nature and gravity of the accusation; (ii) the antecedents of the applicant including the fact as to whether he has previously undergone imprisonment on conviction by a Court in respect of any cognizable offence; (iii) the possibility of the applicant to flee from justice; and (iv) where the accusation has been made with the object of injuring or humiliating the applicant by having him so arrested. Though at the stage of granting bail an elaborate examination of evidence and detailed reasons touching the merit of the case, which may prejudice the accused, should be avoided. I have considered the following aspects.

1. Prima facie, it appears that the only allegation against the present applicant is that he forged the labor bill of

NEUTRAL CITATION

R/CR.MA/2003/2025 ORDER DATED: 10/02/2025

undefined

₹14,725/-.

2. Nothing needs to be discovered or recovered from the present applicant. However, the applicant is ready and willing to join investigation.

3. Regarding past antecedents, the applicant has been released on bail in three other offenses and he is presumed to be innocent until proven guilty.

4. Regarding the argument of the learned APP that the applicant remained an absconder, the Hon'ble Apex Court, in its judgment in Asha Dubey vs. The State of Madhya Pradesh, 2024 LiveLaw (SC) 889, held that the mere issuance of a warrant under Section 70 of the Cr.P.C. cannot be a ground to dismiss or refuse to entertain an anticipatory bail application.

8. Considering the aforesaid aspects and the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre vs. State of Maharashtra and Ors. reported in (2011) 1 SCC 6941, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitution Bench in the case of Shri Gurubaksh Singh Sibbia & Ors. reported in (1980) 2 SCC 665 and also the decision in the case of Sushila Aggarwal v. State (NCT of Delhi) reported in (2020) 5 SCC 1, I am inclined to allow the present application.

9. In the result, the present application is allowed by directing that in the event of arrest / appearance of the applicant in connection with the FIR being C.R.

NEUTRAL CITATION

R/CR.MA/2003/2025 ORDER DATED: 10/02/2025

undefined

No.11218003240135 of 2024 registered with Bagvadar Police Station, Porbandar the applicant shall be released on bail on furnishing a personal bond of Rs.10,000/- (Rupees Ten Thousand Only) with one surety of like amount on the following conditions that applicant :

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

(b) shall remain present at the concerned Police Station on 17/02/2025 between 11.00 a.m. and 2.00 p.m. and the IO shall ensure that no unnecessary harassment or inconvenience is caused to the applicant;

(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 his residence till the final disposal of the case till further orders;

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

(g) an order of anticipatory bail does not in any manner limit or restrict the rights or duties of the police or investigative agency, to investigate into the charges against the applicant;

(h) It is open to the police or the investigating agency to move the learned trial Court for a direction under

NEUTRAL CITATION

R/CR.MA/2003/2025 ORDER DATED: 10/02/2025

undefined

Section 483(2) to arrest the accused, in the event of violation of any term, such as absconding, non-

cooperating during investigation, evasion, intimidation or inducement to witnesses with a view to influence outcome of the investigation or trial, etc.-

10. At the trial, the Trial Court shall not be influenced by the prima facie observations made by this Court while enlarging the applicant on bail.

11. Rule is made absolute to the aforesaid extent. Application is disposed of accordingly. Direct service is permitted.

(HASMUKH D. SUTHAR,J) ALI

 
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