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

Arjunbhai Gopalbhai Vanjara (Name As ... vs State Of Gujarat
2026 Latest Caselaw 3293 Guj

Citation : 2026 Latest Caselaw 3293 Guj
Judgement Date : 7 May, 2026

[Cites 3, Cited by 0]

Gujarat High Court

Arjunbhai Gopalbhai Vanjara (Name As ... vs State Of Gujarat on 7 May, 2026

                                                                                                           NEUTRAL CITATION




                           R/CR.MA/11050/2026                                ORDER DATED: 07/05/2026

                                                                                                           undefined




                                IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                           R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - BEFORE
                                        CHARGESHEET) NO. 11050 of 2026
                      ==========================================================
                            ARJUNBHAI GOPALBHAI VANJARA (NAME AS PER BAIL ORDER)
                                                   Versus
                                             STATE OF GUJARAT
                      ==========================================================
                      Appearance:
                      MR VISHVAJITSINH D CHAUHAN(10160) for the Applicant(s) No. 1
                      MR.KISHAN PRAJAPATI(7074) for the Applicant(s) No. 1
                      MS MONALI BHATT, APP for the Respondent(s) No. 1
                      ==========================================================
                         CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                     Date : 07/05/2026

                                                         ORDER

[1.0] RULE. Learned APP waives service of rule for the respondent-State. [2.0] 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. 11208055260106 OF 2026 registered with DCB Police Station, Rajkot City for the offence punishable under Sections 318(4), 336(2), 336(3), 338, 340(2) etc. of the BNS.

[3.0] Learned advocate appearing on behalf of the applicant submits that applicant is innocent and has been falsely implicated in the offence. It is submitted that substantial part of investigation is over. Considering the nature of the offence, the applicant may be enlarged on regular bail by imposing stringent conditions.

[4.0] Learned APP appearing on behalf of the respondent-State has opposed the present application and submitted that applicant is involved in the offence. Hence, she has requested to dismiss the present application for regular bail looking to the nature and gravity of the offence.

[5.0] 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

NEUTRAL CITATION

R/CR.MA/11050/2026 ORDER DATED: 07/05/2026

undefined

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.

[6.0] I have heard the learned advocates appearing on behalf of the respective parties and perused the investigation papers. In present case, following aspects have been considered:

(1) Substantial part of investigation is over; (2) case is triable by the JMFC;

(3) None of the offence alleged is punishable with life sentence or death penalty;

(4) Applicant is behind the bars since 11.04.2026; (5) There is nothing to be recovered or discovered from the applicant; (6) The fact of the applicant is not named in the FIR; (7) The allegation against the present applicant is that in collussion and in connivance of the co-accused, one duplicate NOC was prepared and TTO form was created and behind back of the registered owner of the vehicle, vehicle came to be transferred in the name of present applicant. The vehicle has already been recovered during the investigation;

(8) Merely having past antecedent is not a ground to refuse the bail considering the fact that unless and until accused proved guilty beyond all reasonable doubt which is goverend by presumption of innocence.

NEUTRAL CITATION

R/CR.MA/11050/2026 ORDER DATED: 07/05/2026

undefined

[7.1] 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.

[8.0] In the facts and circumstances of the case and considering the nature of the allegations made against the applicant 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 on regular bail. Hence, the present application is allowed. The applicant is ordered to be released on regular bail in connection with FIR being C.R. No. 11208055260106 OF 2026 registered with DCB Police Station, Rajkot City, 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 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 in a week till filing of the chargesheet and after filing of the chargesheet, mark presence before the concerned police station

NEUTRAL CITATION

R/CR.MA/11050/2026 ORDER DATED: 07/05/2026

undefined

once in a month for a period of six months;

(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;

[9.0] 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 Judge concerned will be free to issue warrant or take appropriate action in the matter.

[10.0] 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.

[11.0] 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.

[12.0] Rule is made absolute to the aforesaid extent. Direct service is permitted.

(HASMUKH D. SUTHAR,J) KUMAR ALOK

 
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