Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandeep Ramabhai Ravaliya vs State Of Gujarat
2026 Latest Caselaw 1591 Guj

Citation : 2026 Latest Caselaw 1591 Guj
Judgement Date : 24 March, 2026

[Cites 3, Cited by 0]

Gujarat High Court

Sandeep Ramabhai Ravaliya vs State Of Gujarat on 24 March, 2026

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




                          R/CR.MA/6840/2026                                       ORDER DATED: 24/03/2026

                                                                                                                undefined




                                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                           R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - AFTER
                                       CHARGESHEET) NO. 6840 of 2026

                     ==========================================================
                                               SANDEEP RAMABHAI RAVALIYA
                                                         Versus
                                                   STATE OF GUJARAT
                     ==========================================================
                     Appearance:
                     MR. MAULIK M SONI(7249) for the Applicant(s) No. 1
                     MR ADITYA JADEJA, ADDL. PUBLIC PROSECUTOR for the Respondent(s)
                     No. 1
                     ==========================================================

                        CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                                         Date : 24/03/2026

                                                          ORAL ORDER

1. Heard learned advocate Mr.Maulik Soni appearing on

behalf of the applicant and learned Additional Public

Prosecutor Mr.Aditya Jadeja 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. 4/2025 registered with ACB Police Station,

Junagadh for the offence punishable under Sections 7(a),

NEUTRAL CITATION

R/CR.MA/6840/2026 ORDER DATED: 24/03/2026

undefined

13(2) of the Prevention of Corruption Act and Section 319 of

the IPC.

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 submitted that since the charge-

sheet is filed 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.

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 charge-sheet, 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

NEUTRAL CITATION

R/CR.MA/6840/2026 ORDER DATED: 24/03/2026

undefined

aspects are considered:-

i. The allegation being that the applicant had sought for

illegal gratification and whereas, prima facie, it would

appear that apart from the allegation under the Prevention

of Corruption Act, the present is also appears to be a case

of cheating, impersonation etc. and whereas, the applicant

has impersonated FSL officer and has contacted the

complainant for getting favorable report in a case filed

against the brother of the complainant more particularly

from the FSL.

ii. The fact of the present applicant having been caught red

handed and whereas, the applicant being in custody since

23.11.2025, the charge-sheet having been filed and

whereas, it does not appear that the applicant has any

wherewithals either to influence the investigation or

influence the trial in any manner whatsoever.

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.

NEUTRAL CITATION

R/CR.MA/6840/2026 ORDER DATED: 24/03/2026

undefined

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.

8. 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. 4/2025 registered with ACB Police

Station, 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

NEUTRAL CITATION

R/CR.MA/6840/2026 ORDER DATED: 24/03/2026

undefined

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 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.

NEUTRAL CITATION

R/CR.MA/6840/2026 ORDER DATED: 24/03/2026

undefined

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) Bhoomi

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter