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

Jayulbhai Karimbhai Tavani Hala vs State Of Gujarat
2025 Latest Caselaw 7205 Guj

Citation : 2025 Latest Caselaw 7205 Guj
Judgement Date : 6 October, 2025

Gujarat High Court

Jayulbhai Karimbhai Tavani Hala vs State Of Gujarat on 6 October, 2025

                                                                                                             NEUTRAL CITATION




                            R/CR.MA/17444/2025                                 ORDER DATED: 06/10/2025

                                                                                                             undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                            R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - AFTER
                                        CHARGESHEET) NO. 17444 of 2025

                      ==========================================================
                                                 JAYULBHAI KARIMBHAI TAVANI HALA
                                                              Versus
                                                       STATE OF GUJARAT
                      ==========================================================
                      Appearance:
                      DENISH V MAVADHIYA(9207) for the Applicant(s) No. 1
                      MR. VISHVESH R. ACHARYA(14664) for the Respondent(s) No. 1
                      MR. MEET THAKKAR, APP for the Respondent(s) No. 1
                      ==========================================================

                           CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                                                           Date : 06/10/2025

                                                               ORAL ORDER

1. The applicant has filed this application under Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 for enlarging the applicant on regular bail in connection with FIR being CR. No.11186004250273 of 2025 registered with Prabhas Patan Police Station, Gir Somnath.

2. Rule. Learned APP waives service of notice of Rule on behalf of the Respondent - State, learned Advocate Mr. Vishvesh R. Acharya appearing for the respondent - original complainant waives service of notice.

3. Learned Advocate appearing for the applicant has submitted that the applicant has good reputation in the society and no useful purpose would be served by keeping the applicant in Jail for indefinite period. It is further contended that the applicant is ready and willing to abide by all the conditions that may be imposed by this Court if released on bail.








                                                                                                              NEUTRAL CITATION




                           R/CR.MA/17444/2025                                 ORDER DATED: 06/10/2025

                                                                                                             undefined




4. Per contra, learned APP has opposed the present application contending that the present applicant had actively participated in commission of the present offence. The applicant had inflicted kick and fist blows upon the deceased. Learned APP has, therefore, submitted that looking to the nature of offence, this Court may not exercise the discretion in favour of the applicant and the application may be dismissed.

5. Learned Advocate Mr. Vishvesh R. Acharya appearing for the original complainant has submitted that the present applicant is actively involved in commission of the offence in question. The applicant had abetted the other co- accused in commission of the offence, and therefore, as per the settled legal position, the applicant would also be said to have committed the present offence. He further submitted that recently the Hon'ble Apex Court in its judgment in case of Aashish Yadav versus Yashpal and others reported in 2025 SCC OnLine SC 1100 has observed that the First Information Report is not the encyclopedia, and therefore, the sole consideration for grant of bail cannot be role attributed to the particular applicant in the FIR. He, therefore, submitted to dismiss the application.

6. Heard learned Advocates for the parties and perused the record. In the present offence, the investigation is over and charge-sheet has been filed. The FIR in the present offence has been lodged by eye witness who as per the case of prosecution had seen the incident. He, in his FIR, has categorically stated that the present applicant had inflicted a knife blow on the back of the deceased which had proved to be fatal and the deceased had died because of the same. However, the very same first informant has also given another statement before the Investigating Officer wherein he has clearly stated that he had not seen the present applicant inflicting a knife blow upon the deceased and it was the other co-accused Faizal who had inflicted a fatal blow upon the body of the deceased. There are other eye witnesses who have also categorically stated that

NEUTRAL CITATION

R/CR.MA/17444/2025 ORDER DATED: 06/10/2025

undefined

it was the other co-accused who had inflicted the fatal blow upon the body of the deceased and not the present applicant. As per the charge-sheet, the only role played by the present applicant comes out to be giving kick and fist blows to the deceased. Having regard to these aspects, the present application deserves consideration, hence the present application is hereby allowed. This Court has also considered the following aspects:

(a) As per catena of decisions of Hon'ble Supreme Court, there are mainly 3 factors which are required to be considered by this court i.e. prima-

facie case, availability of Applicant accused at the time of trial and tampering and hampering with the witnesses by the accused.

(b) That the learned Advocate for the Applicant has submitted that the Applicant Accused is not likely to flee away.

(c) That the Applicant is in custody since 13.04.2025.

(d) The law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra v. C.B.I. reported in (2012) 1 SCC 40.

7. Having heard the learned Advocates for the parties and perusing the record produced in this case as well as taking into consideration the facts of the case, nature of allegations, gravity of accusation, availability of the applicant accused at the time of Trial etc. and the role attributed to the present applicant accused, the present application deserves to be allowed and accordingly stands allowed. This Court has also gone through the FIR and police papers and also the earlier order passed by the learned Sessions Court where the learned Sessions Judge has disallowed the bail Application at initial stage. The applicant accused is ordered to be released on bail in connection with the aforesaid FIR on executing a personal bond of Rs.10,000/- with one surety of the like amount to the satisfaction of the trial Court, subject to the following

NEUTRAL CITATION

R/CR.MA/17444/2025 ORDER DATED: 06/10/2025

undefined

conditions that he shall:

(a) 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 any Police Officer or tamper with the evidence;

(b) maintain law and order and not to indulge in any criminal activities;

(c) furnish the documentary proof of complete, correct and present address of residence to the Investigating Officer and to the Trial Court at the time of executing the bond and shall not change the residence without prior permission of the trial Court;

(d) provide contact numbers as well as the contact numbers of the sureties before the Trial Court. In case of change in such numbers inform in writing immediately to the trial Court;

(e) mark presence before the concerned Police Station once in a month for a period of six months between 11:00 a.m. and 2.00 pm;

(f) file an affidavit stating his immovable properties whether self acquired or ancestral with description, location and present value of such properties before the Trial Court, if any;

(g) not leave India without prior permission of the Trial Court;

(h) surrender passport, if any, to the Trial Court within a week. If the applicant does not possess passport, shall file an Affidavit to that effect;

(i) not enter the area of concerned Police Station till conclusion of trial except attending the trial or marking his presence before the concerned

NEUTRAL CITATION

R/CR.MA/17444/2025 ORDER DATED: 06/10/2025

undefined

Police Station.

8. Bail bond to be executed before the Trial Court having jurisdiction to try the case. It would be open for the Trial Court concerned to give time to furnish the solvency certificate if prayed for.

9. If breach of any of the above conditions is committed, the Trial Court concerned will be free to issue warrant or take appropriate action according to law. The Authorities will release the Applicant forthwith only if the Applicant is not required in connection with any other offence for the time being.

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. Direct service permitted.

(M. R. MENGDEY,J) RAVI OZA

 
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