Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ralubhai Gulabhai Meda vs State Of Gujarat
2026 Latest Caselaw 831 Guj

Citation : 2026 Latest Caselaw 831 Guj
Judgement Date : 27 February, 2026

[Cites 9, Cited by 0]

Gujarat High Court

Ralubhai Gulabhai Meda vs State Of Gujarat on 27 February, 2026

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




                              R/CR.MA/5018/2026                                         ORDER DATED: 27/02/2026

                                                                                                                        undefined




                                      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                              R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - BEFORE
                                          CHARGESHEET) NO. 5018 of 2026

                        ==========================================================
                                                        RALUBHAI GULABHAI MEDA
                                                                 Versus
                                                           STATE OF GUJARAT
                        ==========================================================
                        Appearance:
                        MR A A ZABUAWALA(6823) for the Applicant(s) No. 1
                        MR NIRAJ SHARMA ADDL. PUBLIC PROSECUTOR for the Respondent(s)
                        No. 1
                        ==========================================================

                             CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                                            Date : 27/02/2026

                                                               ORAL ORDER

1. Heard learned advocate Mr.AA Zabuawala for learned advocate appearing on behalf of the applicant, learned Additional Public Prosecutor Mr.Niraj Sharma 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. 11821011251299/2025 registered with Dahod A

NEUTRAL CITATION

R/CR.MA/5018/2026 ORDER DATED: 27/02/2026

undefined

Division Police Station, Dahod for the offence punishable under Sections 409, 420, 465, 467, 468, 471, 120B and 34 of IPC Act, 1860.

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 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, this Court may not exercise the discretion in favour of the applicant and the application may be dismissed.

6. Having regard to the fact that the applicant has prayed for grant of regular bail, learned Advocates appearing on behalf of the respective parties do not press for further reasoned order.

7. I have heard learned advocates appearing on behalf of the respective parties and perused the papers. Following

NEUTRAL CITATION

R/CR.MA/5018/2026 ORDER DATED: 27/02/2026

undefined

aspects are considered:-

i. The allegation against the applicant being that while he was working with the Central Government, he had provided fabricated documents for obtaining a loan with a higher entitlement.

ii. The fact of the applicant being part of a smaller conspiracy and whereas, the agents etc. who appears to be part of the larger conspiracy having been considered by this Court for grant of regular bail.

iii. It also appears that the other borrowers having been considered by this Court, more particularly having regard to the fact that the main accused being the manager of the bank in question, having been considered by learned Coordinate Bench for grant of regular bail.

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.

8. In the facts and circumstances of the case and considering the nature of the allegations made against in the First Information Report, without discussing the evidence in detail, prima facie, this Court is of the opinion that this is a

NEUTRAL CITATION

R/CR.MA/5018/2026 ORDER DATED: 27/02/2026

undefined

fit case to exercise the discretion and enlarge the applicant on regular bail.

9. Hence, the present application is allowed. The applicant is ordered to be released on bail in connection with F.I.R. registered as C.R. No. 11821011251299/2025 registered with Dahod A Division Police Station, Dahod, 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 to leave State of Gujarat without prior permission of the Sessions Court;

[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 fortnight till the charge-sheet is filed and thereafter once a month for a period of six months before the concerned police station.

NEUTRAL CITATION

R/CR.MA/5018/2026 ORDER DATED: 27/02/2026

undefined

10. 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 be free to take appropriate action in the matter.

11. 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.

12. 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.

13. The application is allowed in the aforesaid terms. Rule is made absolute to the aforesaid extent. Direct service is permitted.

(NIKHIL S. KARIEL,J) NAIR SMITA V./33-DB

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter