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

Saileshbhai Ratilal Patel vs State Of Gujarat
2026 Latest Caselaw 3227 Guj

Citation : 2026 Latest Caselaw 3227 Guj
Judgement Date : 6 May, 2026

[Cites 4, Cited by 0]

Gujarat High Court

Saileshbhai Ratilal Patel vs State Of Gujarat on 6 May, 2026

                                                                                                                 NEUTRAL CITATION




                            R/CR.MA/10625/2026                                      ORDER DATED: 06/05/2026

                                                                                                                 undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                            R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - BEFORE
                                        CHARGESHEET) NO. 10625 of 2026

                       ==========================================================
                                                      SAILESHBHAI RATILAL PATEL
                                                                Versus
                                                          STATE OF GUJARAT
                       ==========================================================
                       Appearance:
                       DARSHIT R BRAHMBHATT(8011) for the Applicant(s) No. 1
                       MR ROHAN RAVAL, APP for the Respondent(s) No. 1
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                           Date : 06/05/2026

                                                               ORDER

1. RULE. Learned APP waives service of rule for the respondent-State.

2. The present application is filed under Section 483 of the Bharatiya Nyaya Suraksha Sanhita, 2023 (for short "BNSS") for regular bail in connection with FIR being C.R. No.11204006260047 of 2026 with Aatarsumba Police Sation, Kheda for offences punishable under Sections 189(2), 191(2), 191(3), 190, 109, 117(2), 115(2), 351(2), and 352 of the Bhardtiya Nayaya Sanhita (BNS), 2023 and Section 135 of the Gujarat Police Act.

3. Learned Advocate appearing on behalf of the applicant submits that the applicant has no connection whatsoever with the alleged offence and has been falsely implicated. The applicant has been in judicial custody since 09.03.2026, and substantial part of the investigation is over. The learned advocate further submits that, considering the nature of the

NEUTRAL CITATION

R/CR.MA/10625/2026 ORDER DATED: 06/05/2026

undefined

allegations, the applicant may be enlarged on regular bail by imposing suitable conditions.

4. Learned APP appearing on behalf of the respondent-State has opposed grant of regular bail looking to the nature and gravity of the offence. Therefore, the present application may be dismissed.

5. While granting bail, the Court has to consider the involvement of the accused in the alleged offence, the jurisdiction to grant bail has to be exercised on the basis of the well settled principles having regard to the facts and circumstances of each case and the following factors are to be taken into consideration while considering an application for bail: (i) the nature of accusation and the severity of the punishment and the nature of the materials relied upon by the prosecution; (ii) reasonable apprehension of tampering with the witnesses and threat to the complainant or the witnesses; (iii) reasonable possibility of securing the presence of the accused at the time of trial or the likelihood of his abscondence; (iv) character behaviour and standing of the accused and the circumstances which are peculiar to the accused; (v) larger interest of the public or the State and similar other considerations are required to be considered.

6. I have heard the learned advocates appearing on behalf of the respective parties and perused the investigation papers. Following aspects have been considered:

(1) The applicant has been in judicial custody since

NEUTRAL CITATION

R/CR.MA/10625/2026 ORDER DATED: 06/05/2026

undefined

09.03.2026, and substantial part fo the investigation is over.

(2) The allegations against the present applicant are that he was a member of an unlawful assembly, that he instigated the other co-accused, and that he assaulted with kick and fist blow.

(5) There is no possibility of proceeding with the trial in the near future;

(6) Nothing is required to be recovered or discovered from the applicant.

7. This Court has also taken into consideration the law laid down by the Hon'ble Apex Court in the case of Sanjay Chandra vs. Central Bureau of Investigation reported in [2012]1 SCC 40 as well as in the case of Gudikanti Narasimhulu And Ors vs. Public Prosecutor, High Court of Andhra Pradesh reported in (1978)1 SCC 240. Obviously, the conclusion of trial will take time and keeping the accused behind the bars is nothing but amounts to pre-trial conviction and therefore, considering the celebrated principle of bail jurisprudence is that "bail is a rule and jail is exception" as well as the concept of personal liberty guaranteed under Article 21 of the Constitution of India, present application deserves consideration.

8. In the facts and circumstances of the case and considering the nature of the allegations made against the applicant/s in the FIR, 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/s on regular bail. Hence,

NEUTRAL CITATION

R/CR.MA/10625/2026 ORDER DATED: 06/05/2026

undefined

the present application is allowed. The applicants is/are ordered to be released on regular bail in connection with FIR being C.R. No.11204006260047 of 2026 with Aatarsumba Police Sation, Kheda on executing a personal 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 with one surety of Rs.25,000/- 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 & shall not obstruct or hamper the police investigation and shall not to play mischief with the evidence collected or yet to be collected by the police;

(c) surrender passport, if any, to the Trial Court within a week;

(d) not leave the State of Gujarat without prior permission of the Trial Court concerned;

(e) Mark presence before the concerned Police Station once a month for a period of six months, between 11:00 a.m. and 2:00 p.m.

(f) furnish the UIDAI Number, Contact Number/s, Passport Number (if he is having the passport), E-mail address and present address of his residence to the Investigating Officer and also to the Court at the time of execution of the bond and shall not change the residence without prior permission of Trial Court;

(g) not indulge in any illegal activity or any similar type of offence. If the applicant is found in any illegal activity or any similar type of activity, then, concerned

NEUTRAL CITATION

R/CR.MA/10625/2026 ORDER DATED: 06/05/2026

undefined

Investigating Officer shall have liberty to file an application for cancellation of bail against the present applicant. In case of breach of any conditions, the concerned Trial Court shall have liberty to cancel the bail of the present applicant;

(h) not enter into the territorial limits of Antroli Village till the trial is over.

9. The authorities will release the applicant/s 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.

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 trial, the trial Court shall not be influenced by the observations of preliminary nature qua the evidence at this stage made by this Court while enlarging the applicant/ on bail.

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

(HASMUKH D. SUTHAR,J) ALI

 
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