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

Dilawar @Lilvarbhai Navlabhai Damor ... vs State Of Gujarat
2026 Latest Caselaw 3681 Guj

Citation : 2026 Latest Caselaw 3681 Guj
Judgement Date : 15 May, 2026

[Cites 3, Cited by 0]

Gujarat High Court

Dilawar @Lilvarbhai Navlabhai Damor ... vs State Of Gujarat on 15 May, 2026

                                                                                                            NEUTRAL CITATION




                           R/CR.MA/11694/2026                                  ORDER DATED: 15/05/2026

                                                                                                             undefined




                                 IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL - BEFORE
                                   CHARGESHEET) NO. 11694 of 2026

                      ==================================================
                                 DILAWAR @LILVARBHAI NAVLABHAI DAMOR (KATARA)
                                                     Versus
                                               STATE OF GUJARAT
                      ==================================================
                      Appearance:
                      MR. MAULIK M SONI(7249) for the Applicant(s) No. 1
                      MR. VINAY VISHEN, APP for the Respondent(s) No. 1
                      ==================================================

                        CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                           Date : 15/05/2026

                                                               ORDER

RULE. Learned APP waives service of notice of rule on behalf of the respondent-State.

[1] The present application is filed under Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short "BNSS") for regular bail in connection with FIR being C.R. No. 11821014260399 of 2026 registered with Dhanpur Police Station, Dahod, for the offences punishable under Sections 331(6), 305(a) and 54 of the BNS, 2023.

[2] Learned advocate appearing on behalf of the applicant submits that the applicant is innocent and has been falsely implicated in the offence. Substantial part of investigation is over. It is submitted that the present applicant along with four

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

accused persons, broke the lock of the house and entered into the house of the complainant and stolen Rs.1.50 lakhs. At the time of running away from the spot, injury was caused to one witness. The said allegation is against accused No.2. He also submits that the applicant has no past antecedents and he was arrested on 28.04.2026. He submits that substantial part of investigation for the present applicant is over and even otherwise, he is not identified during the TI parade. He therefore submits that, considering the nature of the offence, the applicant may be enlarged on regular bail by imposing suitable conditions.

[3] Learned APP appearing on behalf of the respondent-State has opposed the present application and requested to dismiss the present application for regular bail on the ground that the applicant is very much involved in the present offence and considering the gravity of offence, no case is made out to entertain present bail application. Chargesheet is yet to be filed. Further, the applicant is released on bail, possibility cannot be ruled out that the applicant will flee from justice and tamper with the evidence. Therefore, present application does not deserve consideration.

[4] 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

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

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.

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

(1) Substantial part of investigation is over; (2) None of the offence alleged is punishable with life sentence or death penalty ;

(3) Applicant is behind the bar since 28.04.2026; (4) It is alleged that the present applicant along with four accused persons, broke the lock of the house and entered into the house of the complainant and stolen Rs.1.50 lakhs and at the time of running away from the spot, injury was caused to one witness. The said allegation is against accused No.2. Remand was

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

sought and the remand period is over. Muddamal of Rs.25,000/- is recovered. Even otherwise, he is not identified during the TI parade. Allegation of causing injury is against accused No.2, who is not before this Court.

                              (5)     No past antecedent.
                              (6)     Offence is triable by JMFC Court.
                              (7)     Obviously commencement and conclusion of trial will
                                      take its own time.
                              (8)     Though the applicant is having past antecedent, he is

presumed to be innocent till proven guilty;

[6] 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.

[7] In the facts and circumstances of the case and considering

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

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. 11821014260399 of 2026 registered with Dhanpur Police Station, Dahod, 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 once in a month for a period of six months;

(f) furnish the Aadhaar card, email ID/present address

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

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/contact number without prior permission of Trial Court;

(g) not to indulge in any illegal activity failing which learned trial Court shall issue warrant and cancel the bail of the applicant.

(h) Not to contact or try to contact directly or indirectly the complainant/victim/witnesses connected with the offence.

[8] 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.

[9] 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.

[10] 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/s on bail.

NEUTRAL CITATION

R/CR.MA/11694/2026 ORDER DATED: 15/05/2026

undefined

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

(HASMUKH D. SUTHAR, J.)

DHARMENDRA KUMAR

 
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