Citation : 2025 Latest Caselaw 430 Guj
Judgement Date : 6 June, 2025
NEUTRAL CITATION
R/CR.MA/11054/2025 ORDER DATED: 06/06/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 11054
of 2025
==========================================================
GHANSHYAMBHAI MANJIBHAI GORASIYA
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR HRIDAY BUCH(2372) for the Applicant(s) No. 1
MR K.M.ANTANI, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE VIMAL K. VYAS
Date : 06/06/2025
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 . 11198001250596 of 2025 registered wit h Neelambaug Police Station, Bhavnagar for the offe nce s puni sha bl e unde r S ec tions 3(5), 316(5), 318(4), 54 of the B.N.S.
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 submitted that the role attributed to the present applicant is that of helping the
NEUTRAL CITATION
R/CR.MA/11054/2025 ORDER DATED: 06/06/2025
undefined
complainant and the main accused Ishwarbhai to settle the dispute regarding commercial transactions. He further submitted that the main accused Ishwarbhai Shamjibhai Bhadoriya has been enlarged on anticipatory bail, in another FIR, based on the very facts, by the Co-ordinate Bench of this court vide order dated 19.2.2025 passed in Criminal Misc. Application No.3688 of 2025. He further submitted that the present applicant has also been enlarged on anticipatory bail in another FIR registered at Neelambaug Police Station, Bhavnagar. Based on the very facts, the present applicant came to be enlarged on anticipatory bail by this court vide order dated 2.6.2025 in Criminal Misc. Application No.10553 of 2025.
3.1 Learned Advocate for the Applicant further 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 peculiar 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. Learned APP has prayed that the present Application may be dismissed.
5. Heard learned Advocates for the parties and perused
NEUTRAL CITATION
R/CR.MA/11054/2025 ORDER DATED: 06/06/2025
undefined
the record. It appears that the offence had occurred between 1.5.2024 to 3.9.2024, however, the FIR was registered on 8.5.2025. The applicant is a local resident, and his presence can be secured by imposing suitable conditions. It is noticed that the role attributed to the present applicant is that of helping the complainant and the main accused Ishwarbhai to settle the dispute regarding commercial transactions. Further, the main accused- Iswarbhai Shamjibhai Bhadoriya has been enlarged on anticipatory bail by the Co-ordinate Bench of this court vide order dated 19.2.2025 passed in Criminal Misc. Application No.3688 of 2025, therefore parity is applicable to the present applicant. Moreover, considering the case of the prosecution as it is, in the considered opinion of this court, no custodial interrogation is require. 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, I am inclined to grant anticipatory bail to the applicant.
7. This Court has considered the aspect that as per catena of decisions of Hon'ble Supreme Court the mainly prima facie case which is required to be considered by this court. Therefore, in the facts and circumstances of the present case, this court is inclined to consider the case of the applicant.
NEUTRAL CITATION
R/CR.MA/11054/2025 ORDER DATED: 06/06/2025
undefined
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 with a aforesaid F I R on executing a personal bond of Rs.15,000/- (Rupees Fifteen Thousand Only) with one surety of like amount on the
NEUTRAL CITATION
R/CR.MA/11054/2025 ORDER DATED: 06/06/2025
undefined
following conditions;
(a) shall cooperate with the investigation;
(b) shall remain present at concerned Police Station on 7 . 6 . 2 0 2 5 between 11.00 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.
(VIMAL K. VYAS, J) Manshi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!