Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Vinubhai Haribhai Solanki
2025 Latest Caselaw 1047 Guj

Citation : 2025 Latest Caselaw 1047 Guj
Judgement Date : 5 June, 2025

Gujarat High Court

State Of Gujarat vs Vinubhai Haribhai Solanki on 5 June, 2025

                                                                                                                NEUTRAL CITATION




                           R/CR.A/1771/2008                                    JUDGMENT DATED: 05/06/2025

                                                                                                                 undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                                          R/CRIMINAL APPEAL NO. 1771 of 2008

                      FOR APPROVAL AND SIGNATURE:

                      HONOURABLE MR. JUSTICE MAULIK J.SHELAT
                      ==========================================================

                                   Approved for Reporting                     Yes           No

                      ==========================================================
                                                    STATE OF GUJARAT
                                                           Versus
                                              VINUBHAI HARIBHAI SOLANKI & ORS.
                      ==========================================================
                      Appearance:
                      MR MEET THAKKAR, ADDL. PUBLIC PROSECUTOR for the Appellant(s)
                      No. 1
                      MR BM MANGUKIYA(437) for the Opponent(s)/Respondent(s) No. 2,3
                      MS BELA A PRAJAPATI(1946) for the Opponent(s)/Respondent(s) No. 2,3
                      UNSERVED EXPIRED (R) for the Opponent(s)/Respondent(s) No. 1
                      ==========================================================
                        CORAM:HONOURABLE MR. JUSTICE MAULIK J.SHELAT
                                         Date : 05/06/2025
                                         ORAL JUDGMENT

1. The present acquittal appeal has been filed by the State

under Section-378 of the Code of Criminal Procedure, 1973,

challenging the judgment and order dated 18.03.2008 passed

by the Court of learned Special Judge and Additional Sessions

Judge, Bhavnagar (hereinafter referred to as "the Trial

Court") in Special (ACB) Case No.02 of 1998. By way of the

impugned judgment and order, Accused have been acquitted

of all the charges levelled against them under Sections-7, 12,

13(1)(D) and 13(2) of the Prevention of Corruption Act, 1988

read with Section 201 of the Indian Penal Code.

NEUTRAL CITATION

R/CR.A/1771/2008 JUDGMENT DATED: 05/06/2025

undefined

2. The respondent no.1 herein happens to be the Accused

no.1 reported to be died pending the appeal, hence appeal

qua respondent no.1 stands abetted.

3. The short facts emerging from the record, reads as

under:-

3.1. It is the case of the complainant that he was a delivery

boy of gas cylinder in the area of Kaliyabid, Bhavnagar and he

was threatened by accused on 14.05.1997 by informing him

that accused are police personnel and booked complainant in

false case of illegally selling gas from the bottles. Accused

have demanded Rs.100/- each, in all Rs.300/- from

complainant. So, he has approached the concerned Anti

Corruption Bureau (ACB) Office and after getting material

particulars of all accused persons, a formal complaint has

been filed by the complainant and thereafter, department has

arranged for the trap.

3.2. On the next day i.e. on 15.05.1997, it was alleged that

accused no.1 came to the place of complainant and having

collected Rs.300/- as a bribe in presence of Panch Witnesses

from the complainant, thereafter on chasing him, ultimately

recovered sum of Rs.300/- received from complainant.

NEUTRAL CITATION

R/CR.A/1771/2008 JUDGMENT DATED: 05/06/2025

undefined

3.3. After registering FIR and on completion of investigation,

all three accused have been charge-sheeted for alleged

offence under Sections-7, 12, 13(1)(D) and 13(2) of the

Prevention of Corruption Act, 1988 read with Section 201 of

the Indian Penal Code. The case was registered with the Trial

Court and charges were framed at Exhibit-5.

4. Oral and documentary evidences have been led by the

prosecution but the Trial Court ultimately acquitted the

accused from all charges.

5. Heard learned Additional Public Prosecutor Mr.Meet

Thakkar for Appellant - State.

5.1. Learned APP would submit that prosecution has

successfully proved all charges against accused, but, in view

of the demise of the accused no.1, as the appeal stands

abetted qua him, this Court may consider the case of

prosecution for the remaining accused.

5.2. Learned APP would further submit that complainant was

not a literate person, may not remember each and every fact

of commission of crime i.e. demand and acceptance by

accused, would not give benefit of doubt to accused. Learned

APP would further submit that Panch Witness has also

NEUTRAL CITATION

R/CR.A/1771/2008 JUDGMENT DATED: 05/06/2025

undefined

supported the case of complainant and money recovered from

the house of one Natubhai who was friend of accused no.1

whereby, charges leveled against accused have been

successfully proved. So, he would request this Court to allow

the appeal.

6. At the outset, it is required to be taken note of the fact

that accused no.1 i.e. Vinubhai Haribhai Solanki died during

pendency of appeal whereby, appeal stand abetted qua him.

There is no other clinching evidence involved against accused

no.2 and 3 for alleged commission of crime and as such,

charges against them are not supported by any oral and

documentary evidence.

6.1. Apart from the aforesaid aspect of the case, when this

Court has re-appreciated oral and documentary evidence on

record, it appears that as per the oral evidence of

complainant, accused no.1 had not come on scooter as alleged

by Panch Witness No.1 but, some different person came on

15.05.1997 and met complainant in presence of Panch

Witness and collected Rs.300/- from the complainant and left

the spot. The raiding party appears to have produced two

persons and requested the complainant to identify as to

NEUTRAL CITATION

R/CR.A/1771/2008 JUDGMENT DATED: 05/06/2025

undefined

whether one out of two was the person who collected Rs.300/-

from the complainant. This fact is clearly stated by the

complainant in his oral evidence. Thus, a person who has

collected Rs.300/- was neither identified by complainant nor

arraigned as accused by prosecution. It is true that

complainant has identified accused no.1 in Test Identification

(T.I.) Parade, but, considering the peculiar facts and

circumstances of the present case, it would be unsafe to put

reliance upon such T.I. Parade to presume involvement of

accused no.1 for alleged commission of crime especially

amount of bribe not recovered from accused no.1.

6.2. The recovery of money of bribe from the house of

Natubhai has also remained under cloud and entire

investigation undertaken is not trustworthy and reliable. It

has further came on record and so observed by Trial Court in

impugned judgment that sanction order issued by Sanctioning

Authority to presume accused for alleged offence committed

under the Corruption Act is not exhibited thereby, prosecution

has not presented its case with sincerity which ultimately led

to one conclusion that entire investigation to raid and

conducting of trial by the prosecution is very weak.

NEUTRAL CITATION

R/CR.A/1771/2008 JUDGMENT DATED: 05/06/2025

undefined

7. Thus, in view of the aforesaid, when there is no direct

and cogent evidence available on record which can involve

accused no.2 and 3 for alleged commission of crime and also

the evidence on record is shown weak and doubtful to as such

involved accused no.1 in commission of crime, I am of the

view that observations, reasons and findings so recorded by

Trial Court is neither perverse nor erroneous and in any case

not contrary to settled principle of law thereby no

interference is required by this Court while exercising its

appellate powers under Section 378 of the Code of Criminal

Procedure.

8. Consequently, the appeal is dismissed. Resultantly, the

impugned judgment and order of the Trial Court is hereby

confirmed. Bail bond, if any, shall stand cancelled. Record and

proceedings, if called for, be sent back to the concerned Trial

Court forthwith.

(MAULIK J.SHELAT,J) Bhoomi

 
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