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

Kiranbhai Lakshmanbhai Solanki vs State Of Gujarat
2026 Latest Caselaw 2754 Guj

Citation : 2026 Latest Caselaw 2754 Guj
Judgement Date : 24 April, 2026

[Cites 7, Cited by 0]

Gujarat High Court

Kiranbhai Lakshmanbhai Solanki vs State Of Gujarat on 24 April, 2026

Author: Nikhil S. Kariel
Bench: Nikhil S. Kariel
                                                                                                            NEUTRAL CITATION




                            R/CR.MA/9601/2026                                 ORDER DATED: 24/04/2026

                                                                                                             undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                            R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - BEFORE
                                         CHARGESHEET) NO. 9601 of 2026

                      ==========================================================
                                                KIRANBHAI LAKSHMANBHAI SOLANKI
                                                             Versus
                                                       STATE OF GUJARAT
                      ==========================================================
                      Appearance:
                      MR. RAHUL R DHOLAKIA(6765) for the Applicant(s) No. 1
                      MR HARDIK MEHTA, APP for the Respondent(s) No. 1
                      ==========================================================

                           CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                                          Date : 24/04/2026
                                                           ORAL ORDER

1. Heard learned Advocate Mr. Rahul R. Dholakia appearing on

behalf of the applicant and learned Additional Public Prosecutor Mr.

Hardik Mehta appearing on behalf of the respondent-State.

2. Rule. Learned APP waives service of rule on behalf of the

respondent-State.

3. 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 C.R. No. 11203030260229 of

2026 registered with Keshod Police Station, District Junagadh, for the

offence punishable under Sections 318(3), 318(4), 336(2), 338, 336(3),

340, 345, 347(1), 349, 350 and 54 of the Bharatiya Nyaya Sanhita, 2023,

and Sections 78, 79 of the Trade Mark and Merchandise Act, 1958 and

NEUTRAL CITATION

R/CR.MA/9601/2026 ORDER DATED: 24/04/2026

undefined

Sections 103, 104 and 108 of the Trade Marks Act, 1999.

4. Learned Advocate for the applicant would submit that considering

the role attributed to the applicant, and nature of the allegation levelled,

the applicant may be enlarged on regular bail. 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.

5. As against the same, learned Additional Public Prosecutor

appearing for the respondent - State has vehemently objected to the grant

of regular bail. Learned APP has submitted that looking to the nature of

offence and the role attributed to the present applicant as coming out from

the affidavit of the Investigating Officer, this Court may not exercise the

discretion in favour of the applicant and the application may be

dismissed.

6. I have heard learned advocates appearing on behalf of the

respective parties and perused the papers. Following aspects are

considered:-

i. Allegation being that the accused had used counterfeit trade mark,

for selling bidi, i.e. the trade mark of the complainant.

ii. It would appear that the complainant is owner of a trade mark in

the name of M/s Sable Bidi etc. and whereas the accused are alleged

NEUTRAL CITATION

R/CR.MA/9601/2026 ORDER DATED: 24/04/2026

undefined

to have counterfeited the said trade mark and were selling bidi under

the said name. The present applicant appears to be selling the same at

the instance of the co-accused.

iii. While it would appear that the punishments, under the Trade Marks

Act, would be not less than six months which can extend to three

years, yet, this Court takes a note of the fact that the Investigating

Officer has invoked offence punishable under Section 338 of the BNS,

which is forgery of valuable security etc., which carries imprisonment

upto 10 years which may extend to life. Though the said section is

invoked, considering the fact that the present prima facie appears to be

a case where the trade mark has been used, this Court is inclined to

consider this application.

This Court has taken into consideration the law laid down by the

Hon'ble Apex Court in the case of Sanjay Chandra v. Central Bureau

of Investigation reported in [2012] 1 SCC 40.

7. In the facts and circumstances of the case and considering the

nature of the allegations made against the applicant in the First

Information Report, without discussing the evidence in detail, prima

facie, this Court is of the opinion that this is a fit case to exercise the

discretion and enlarge the applicant on regular bail.






                                                                                                             NEUTRAL CITATION




                           R/CR.MA/9601/2026                                  ORDER DATED: 24/04/2026

                                                                                                             undefined




8. Hence, the present application is allowed. The applicant is ordered

to be released on bail in connection with FIR being C.R. No.

11203030260229 of 2026 registered with Keshod Police Station, District

Junagadh, on executing a bond of Rs.25,000/- (Rupees Twenty Five

Thousand only) with one surety of the like amount to the satisfaction of

the trial Court and subject to the conditions that he shall;

[a] not take undue advantage of liberty or misuse liberty;

[b] not act in a manner injurious to the interest of the prosecution;

[c] surrender passport, if any, to the lower court within a week;

[d] not leave the State of Gujarat without prior permission of the

Sessions Court concerned;

[e] furnish the present address of residence to the I.O. and also to the

Court at the time of execution of the bond and shall not change the

residence without prior intimation to the I.O.;

[f] mark presence once a month for a period of six months before the

concerned police station.

9. The Authorities will release the applicant only if he is not required

in connection with any other offence for the time being. If breach of any

of the above conditions is committed, the Sessions Court concerned will

NEUTRAL CITATION

R/CR.MA/9601/2026 ORDER DATED: 24/04/2026

undefined

be free to take appropriate action in the matter.

10. Bail bond to be executed before the lower court having jurisdiction

to try the case. It will be open for the concerned Court to delete, modify

and/or relax any of the above conditions in accordance with law.

11. At the stage of trial, the trial court shall not be influenced by any

observations of this Court which are of preliminary nature made at this

stage, only for the purpose of considering the application of the applicant

for being released on regular bail.

12. The application is allowed in the aforesaid terms. Rule is made

absolute to the aforesaid extent. Direct service is permitted.

(NIKHIL S. KARIEL,J) BDSONGARA

 
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