Citation : 2026 Latest Caselaw 3001 Guj
Judgement Date : 30 April, 2026
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR ANTICIPATORY BAIL) NO. 10140
of 2026
==========================================================
MANOJBHAI AALJIBHAI RATHOD
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR. ASHISH M MAKAVANA(16361) for the Applicant(s) No. 1
MR. BHARGAV PANDYA, APP, for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR.JUSTICE P. M. RAVAL
Date : 30/04/2026
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 No. 11208045250919 of 2025, registered with Malaviyanagar Police Station, Rajkot City, for the offences punishable under Sections 189(1), 189(4), 191(1), 191(2), 191(3), 115(2), 118(1), 118(2) and 352 of the Bharatiya Nyaya Sanhita, 2023 (for short "BNS") and Section 135 of the Gujarat Police Act.
3. Learned advocate Mr. Ashish H. Thummar on behalf of learned advocate Mr. Ashish Makwana for the applicant submits that the nature of allegations are such that custodial interrogation at this
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
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.
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.
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 he has previously undergone imprisonment on conviction by a Court in respect of any cognizable offence; (iii) the
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
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) the role of present applicant-accused namely Manojbhai Aaljibhai Rathod is similar to that of sister and mother of the original accused - Aniket, who have been granted anticipatory bail by the Sessions Court;
b) on the contrary, the role of Hina i.e. sister of Aniket is more than what has been attributed to the present applicant, however, the trial Court has granted bail considering that Josnaben - mother of Aniket and Hina - sister of Aniket being women considering the provisions of Section 437 of the Bharatiya Nagrik Suraksha Sanhita, 2023;
c) be that as it may, considering the role of the present applicant, merely because he is father of main accused namely Aniket who has been inflicted injuries with knife on the thigh and on the head of the victim, it cannot be said that the present applicant role is not with that of mother - Josnaben and sister - Hina of the main accused, all these three persons have similar in situation;
d) the applicant is aged 50 years;
e) the car of son of the present applicant was burnt by the complainant;
f) without discussing merits and demerits of the case, considering the role attributed to the present applicant, at the most,
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
provision of Section 115(2) of the BNS are attracted though the provisions of unlawful assembly are also placed into but considering the role attributed to the present applicant, and the manner in which the entire incident has been taken place, the society at large would not be affected if the applicant is enlarged on anticipatory bail since prima facie it appears to be the case between the complainant and son of the present applicant with regard to the complainant having burnt the car of the main accused;
g) the applicant has no past antecedents;
h) 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 (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
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
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 remain present at the concerned Police Station on 04.05.2026 between 11.00 a.m. and 2.00 p.m.;
(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 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
NEUTRAL CITATION
R/CR.MA/10140/2026 ORDER DATED: 30/04/2026
undefined
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) NITIN MAKWANA
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!