Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunitaben W/O Sitakant Mahapatra vs State Of Gujarat
2026 Latest Caselaw 2158 Guj

Citation : 2026 Latest Caselaw 2158 Guj
Judgement Date : 9 April, 2026

[Cites 1, Cited by 0]

Gujarat High Court

Sunitaben W/O Sitakant Mahapatra vs State Of Gujarat on 9 April, 2026

                                                                                                                 NEUTRAL CITATION




                             R/CR.MA/7923/2026                                     ORDER DATED: 09/04/2026

                                                                                                                  undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                             R/CRIMINAL MISC. APPLICATION (FOR REGULAR BAIL - AFTER
                                          CHARGESHEET) NO. 7923 of 2026

                       ==========================================================
                                            SUNITABEN W/O SITAKANT MAHAPATRA
                                                          Versus
                                                 STATE OF GUJARAT & ANR.
                       ==========================================================
                       Appearance:
                       MR BHAVIK R SAMANI(8339) for the Applicant(s) No. 1
                       MS. KRINA CALLA, APP for the Respondent(s) No. 1
                       ==========================================================

                            CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                                                               Date : 09/04/2026

                                                                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.11193003220633 of 2022 registered with Amreli City Police Station, Amreli.

2. Rule. Learned APP waives service of notice of Rule on behalf of the Respondent - State.

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.

4. Per contra, learned APP has opposed the present application contending that the applicant is the habitual offender and other antecedents of similar

NEUTRAL CITATION

R/CR.MA/7923/2026 ORDER DATED: 09/04/2026

undefined

nature have been registered against her in the past. He further submitted that the applicant had lured the first informant and other victim of investment and thus, collected the amount of Rs.58,00,000/- and more from them towards investment with a promise of handsome returns. However, neither the principal amount nor any return thereon, had been paid to the first informant. 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. 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 applicant is a lady who has been arrested in connection with the present offence on 31.01.2026 and since then she is in custody.

6. The role attributed to the applicant in the offence is such that the applicant and the other accused had lured the first informant of handsome returns on the money invested by the first informant. Resultantly, the first informant had invested the amount of Rs.58,00,000/- with the accused. However, neither the principal amount nor any return thereon had been paid by the accused to the first informant. 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.







                                                                                                                  NEUTRAL CITATION




                             R/CR.MA/7923/2026                                  ORDER DATED: 09/04/2026

                                                                                                                  undefined




                       (c)      That the Applicant is in custody since 31.04.2026.


                       (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 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 her 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





                                                                                                                  NEUTRAL CITATION




                             R/CR.MA/7923/2026                                    ORDER DATED: 09/04/2026

                                                                                                                  undefined




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 her 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 the territory of Gujarat 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.

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