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

Ajaykumar Kantilal Maheta vs State Of Gujarat
2026 Latest Caselaw 2934 Guj

Citation : 2026 Latest Caselaw 2934 Guj
Judgement Date : 29 April, 2026

[Cites 5, Cited by 0]

Gujarat High Court

Ajaykumar Kantilal Maheta vs State Of Gujarat on 29 April, 2026

                                                                                                         NEUTRAL CITATION




                          R/CR.MA/5367/2026                                 ORDER DATED: 29/04/2026

                                                                                                          undefined




                                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 5367
                                                of 2026

                     ==========================================================
                                              AJAYKUMAR KANTILAL MAHETA
                                                         Versus
                                                   STATE OF GUJARAT
                     ==========================================================
                     Appearance:
                     MR M.NISAR VAIDHYA(3386) for the Applicant(s) No. 1
                     MR MOHDDANISH M BAREJIA(10612) for the Applicant(s) No. 1
                     CHINTAN DAVE APP for the Respondent(s) No. 1
                     ==========================================================

                       CORAM:HONOURABLE MR.JUSTICE P. M. RAVAL

                                                        Date : 29/04/2026

                                                          ORAL ORDER

1. Rule. Learned Additional Public Prosecutor waives service of notice of rule for respondent - State of Gujarat.

2. By way of this application under Section 482 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short, "BNSS"), the applicant has prayed for anticipatory bail in the event of arrest in connection with the FIR being C.R. No. I/94/2017, registered with Ellisbridge Police Station, District: Ahmedabad for the offences punishable under Sections 461, 380 of IPC.

3. Learned advocate for the applicant submits that the nature of allegations are such that custodial interrogation at this stage is not necessary. It is further submitted that the applicant will keep himself available during the course of investigation and trial also and will not flee from justice.

NEUTRAL CITATION

R/CR.MA/5367/2026 ORDER DATED: 29/04/2026

undefined

3.1 The learned advocate for the applicant further states that the applicant shall abide by all the conditions that may be imposed while granting anticipatory bail to the applicant. Accordingly, it is urged that this application may be allowed and to grant the anticipatory bail to the applicant.

3.2 Learned Advocate for the Applicant would submit that the FIR came to be registered on 17.08.2017 for the offence committed between 12.03.2017 and 30.07.2017, pursuant to which the Applicant preferred anticipatory bail bearing Criminal Misc. Application No. 6217/2019, which came to be allowed vide order dated 23.09.2019. However, he could not remain present as directed in the said order; therefore, he filed an application for extension, which came to be granted, and it is stated that the Applicant thereafter appeared before the Ellisbridge Police Station.

3.3 It transpires from the record of the case that thereafter, the Applicant preferred Criminal Misc. Application No. 274 of 2020 for quashing of the said FIR, which came to be quashed vide order dated 13.01.2020. However, it also transpires that Criminal Misc. Application No. 1/2020 in Criminal Misc. Application No. 274/2020 was preferred by Dron Bipinbhai Panchal, who is the victim, for recalling the said order, and thus, the relief granted in Criminal Misc. Application No. 274/2020 for quashing the said FIR was restored to its original file and the order was recalled, as the same was based on suppression of material facts. Pursuant to the said order dated 01.07.2022 passed in Criminal Misc. Application No. 1/2020 in

NEUTRAL CITATION

R/CR.MA/5367/2026 ORDER DATED: 29/04/2026

undefined

Criminal Misc. Application No. 274/2020 for recalling the order of quashing the FIR, the Applicant preferred anticipatory bail before the Sessions Court bearing Criminal Misc. Application No. 6388/2023, which came to be rejected. Thereafter, the Applicant preferred Criminal Misc. Application No. 16956 of 2023 for anticipatory bail, which was converted into Criminal Revision Application No. 1228/2023 and came to be disposed of vide order dated 11.11.2025, since by way of the said Criminal Misc. Application, the Applicant sought to challenge the rejection of anticipatory bail, which was interlocutory in nature. Pursuant thereto, the Applicant again preferred anticipatory bail bearing Criminal Misc. Application No. 8341/2025, which again came to be rejected vide order dated 11.12.2025. Thus, the present application is filed.

4. As against this, the 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 and requested not to entertain this application.

5. Having heard the learned advocates appearing for the parties and perusing the papers available on record, it is incumbent upon the Court to exercise its discretion judiciously, cautiously and strictly in compliance with the basic principles laid down in plethora of decisions of the Apex Court on the point. It is well settled that, among other circumstances, the factors to be borne in mind while considering an application for bail are (i) the nature and gravity of the accusation; (ii) the antecedents of the applicant including the fact as to whether

NEUTRAL CITATION

R/CR.MA/5367/2026 ORDER DATED: 29/04/2026

undefined

he has previously undergone imprisonment on conviction by a Court in respect of any cognizable offence; (iii) the possibility of the applicant to flee from justice; and (iv) where the accusation has been made with the object of injuring or humiliating the applicant by having him so arrested. Though at the stage of granting bail an elaborate examination of evidence and detailed reasons touching the merits of the case, which may prejudice the case of accused, should be avoided. However, following aspects have been taken into consideration:

a) It transpires that originally the Applicant was granted anticipatory bail vide order vide order dated 23.09.2019 passed in Criminal Misc. Application No. 6217/2019, but for the factual aspect stated in Paragraph 3.2 and 3.3, no occasion would have arisen to prefer another anticipatory bail.

                     b)      the applicant has no past antecedents;


                     c)      the learned advocate for the applicant has assured that

the applicant will not flee from justice and would be available during investigation as well as the trial.

6. Considering the aforesaid aspects and the law laid down by the Hon'ble Apex Court in the case of Siddharam Satlingappa Mhetre v. State of Maharashtra and Others, reported in (2011) 1 SCC 6941, wherein the Hon'ble Apex Court reiterated the law laid down by the Constitution Bench in the case of Shri Gurubaksh Singh Sibbia & Others, reported in

NEUTRAL CITATION

R/CR.MA/5367/2026 ORDER DATED: 29/04/2026

undefined

(1980) 2 SCC 665 and also the decision in the case of Sushila Aggarwal v. State (NCT of Delhi), reported in (2020) 5 SCC 1, the Court is inclined to allow the present application.

7. In the result, this application is allowed by directing that in the event of arrest/ appearance of the applicant in connection with the above-referred FIR, the applicant shall be released on bail on furnishing a personal bond of Rs.10,000/- (Rupees Ten Thousand) with one surety of like amount on the following conditions that applicant:

(a) shall cooperate with the investigation and make available for interrogation whenever required;

(b) 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;

(c) 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;

(d) shall co-operate the investigation as and when called from the concerned police station.

(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 Court and if having passport shall deposit the same before the trial Court within a week;

(g) It is open to the police or the investigating agency to move the learned trial Court for a direction under Section 483(2) of the BNSS to arrest the accused, in the

NEUTRAL CITATION

R/CR.MA/5367/2026 ORDER DATED: 29/04/2026

undefined

event of violation of any term, such as absconding, non-

cooperating during investigation, evasion, intimidation or inducement to witnesses with a view to influence outcome of the investigation or trial, etc.

7.1 At the trial, the Trial Court shall not be influenced by the prima facie observations made by this Court while considering the bail application.

8. It is made clear that this order of anticipatory bail does not in any manner limit or restrict the rights or duties of the police or investigative agency to investigate into the charges against the applicant who is granted pre-arrest bail.

9. Rule is made absolute to the aforesaid extent. Direct service is permitted.

(P. M. RAVAL, J) MMP

 
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