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

Dineshbhai Ramsubhai Makwana vs State Of Gujarat
2026 Latest Caselaw 881 Guj

Citation : 2026 Latest Caselaw 881 Guj
Judgement Date : 6 March, 2026

[Cites 1, Cited by 0]

Gujarat High Court

Dineshbhai Ramsubhai Makwana vs State Of Gujarat on 6 March, 2026

                                                                                                           NEUTRAL CITATION




                             R/CR.MA/3401/2026                                ORDER DATED: 06/03/2026

                                                                                                            undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                         R/CRIMINAL MISC.APPLICATION (FOR SUCCESSIVE REGULAR BAIL -
                                     AFTER CHARGESHEET) NO. 3401 of 2026
                       ==========================================================
                                                 DINESHBHAI RAMSUBHAI MAKWANA
                                                              Versus
                                                       STATE OF GUJARAT
                       ==========================================================
                       Appearance:
                       MR A A GHASURA for MR MA KHARADI(1032) for the Applicant(s) No. 1
                       MR.MEET THAKKAR, APP for the Respondent(s) No. 1
                       ==========================================================
                          CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY

                                                          Date : 06/03/2026
                                                           ORAL ORDER

1. Rule. Learned APP waives service of notice of Rule on behalf of respondent-State.

2. This application is filed under Section 483 of the Bharatiya Nagarik Suraksha Sanhita for regular bail in connection with F.I.R. No.11821048250500 of 2025 registered with Sukhsar Police Station, District Dahod.

3. Learned advocate for the applicant has submitted that considering the nature of offence and role attributed to the applicant, the applicant may be enlarged on regular bail by imposing suitable conditions.

4. The learned APP appearing for the respondent State has vehemently submitted that the applicant had actively participated in commission of offence as he had caught hold the deceased while the other co-accused had inflicted

NEUTRAL CITATION

R/CR.MA/3401/2026 ORDER DATED: 06/03/2026

undefined

the deceased. Learned APP has, therefore, submitted that the offence is serious in nature and looking to the facts as well as the allegations levelled against the applicant, no discretion is required to be exercised.

5. Heard learned advocates appearing for the parties and perused the material available on record. Investigation is over and Charge-sheet has already been filed. The only role attributed to the present applicant in commission of present offence is to the effect that he had caught hold the deceased while the other co-accused had inflicted blow upon the body of deceased with deadly weapons. Having regard to the role attributed to the present applicant, the application deserves consideration.

6. This court has also considered the following aspects:

(a) As per catena of decisions of Hon'ble Supreme Court, there are mainly 3 factors which are required to be considered by this court i.e. prima facie case, availability of Applicant accused at the time of trial and tampering and hampering with the witnesses by the accused.

(b) That the learned Advocate for the Applicant has submitted that the Applicant Accused is not likely to flee away.

(c) That the Applicant is in custody 22.04.2025.

(d) The law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra v. C.B.I. Reported in (2012) 1 SCC 40.

NEUTRAL CITATION

R/CR.MA/3401/2026 ORDER DATED: 06/03/2026

undefined

7. In the facts and circumstances of the case and considering the nature of allegations made in the FIR and without discussing the evidence in details as well as without going into details, prima-facie, this Court is of the opinion that this is a fit case to exercise the discretion to enlarge the applicant on bail. Hence, the application is allowed and the applicant is ordered to be released on bail in connection with the aforesaid FIR, on executing a bond of Rs.10,000/- (Ten Thousand) with one surety of the like amount to the satisfaction of the trial Court and subject to the conditions that;

(a) 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 from disclosing such facts to the Court or any Police Officer or tamper with the evidence.

(b) shall maintain law and order and not to indulge in any criminal activities.

(c) shall furnish the documentary proof of complete, correct and present address of residence to the Investigating Officer and to the Trial Court at the time of executing the bond and shall not change residence without prior permission of the trial Court.

(d) shall provide contact numbers as well as the contact numbers of the sureties before the Trial Court. In case of change in such numbers inform in writing immediately to the trial Court.

(e) shall file an affidavit stating immovable properties

NEUTRAL CITATION

R/CR.MA/3401/2026 ORDER DATED: 06/03/2026

undefined

whether self acquired or ancestral with description, location and present value of such properties before the Trial Court, if any.

(f) shall not leave India without prior permission of the Trial Court

(g) surrender passport, if any, to the Trial Court within a week. If accused does not possess passport, shall file an Affidavit to that effect.

(h) shall mark presence before the concerned police station once in a month for a period of six months between 11:00 a.m. and 2:00 p.m.

8. The authorities concerned shall 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 Judge concerned will be free to issue warrant or take appropriate action in the matter. 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.

9. At the trial, the concerned trial Court shall not be influenced by the prima facie observations made by this Court in the present order.

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

(M. R. MENGDEY,J) NABILA

 
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