Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Madhya Pradesh High Court

Vidhan Singh Chouhan vs The State Of Madhya Pradesh on 10 May, 2024

Author: Sanjeev S Kalgaonkar

Bench: Sanjeev S Kalgaonkar

                                                             1
                            IN     THE      HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                     BEFORE
                                   HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
                                                  ON THE 10 th OF MAY, 2024
                                  MISCELLANEOUS CRIMINAL CASE No. 18605 of 2024

                           BETWEEN:-
                           VIDHAN SINGH CHOUHAN S/O SHRI DHARMENDRA
                           SINGH   CHOUHAN, AGED ABOUT 24 YEARS,
                           OCCUPATION: THEKEDARI R/O KHASPARA KUKANATH
                           DISTRICT SUKMA (CHHATTISGARH ) (CHHATTISGARH)

                                                                                          .....APPLICANT
                           (SHRI ACHYUT SHARMA - ADVOCATE FOR THE APPLICANT)

                           AND
                           THE STATE OF MADHYA PRADESH INCHARGE POLICE
                           STATION THROUGH POLICE STATION CRIME BRANCH
                           DISTRICT GWALIOR (MADHYA PRADESH)

                                                                                       .....RESPONDENT
                           ( SHRI PRAMOD KUMAR PACHOURI - PUBLIC PROSECUTOR FOR THE
                           RESPONDENT-STATE)

                                 This application coming on for HEARING this day, the court passed
                           the following:
                                                              ORDER

This first bail application has been filed by applicant under Section 439 of the Code of Criminal Procedure, 1973 for grant of bail in connection with Crime No. 33/2024 registered at Police Station Crime Branch, District Gwalior (M.P.) for offence punishable under Sections 419, 420 and 120-B of the IPC and Section 4(a) of the Public Gambling Act. The applicant is in judicial custody since 16/04/2024.

As per the case of prosecution, Sub Inspector- Ramakant Upadhyay of Crime Branch, on secret information, conducted raid on car standing near Signature Not Verified Signed by: PRACHI MISHRA Signing time: 10-May-24 7:20:41 PM 2 Yashoda Tower Oahadpur, Gwalior on 15/04/2024. Four persons were found betting on IPL Cricket Match through mylaser 24.com. On personal search of Prabhat Singh, Rs. 80,000/- was recovered from his pocket. On personal search of Azam Hussain , Rs. 20,000/- was recovered from his pocket. On personal search of Chitransh, Rs. 18,000/- was recovered from his pocket. On personal search of Vidhan Singh (applicant), Rs. 22,000/- were recovered from pocket of his pant. The mobile phone used by four persons alongwith cash amount was seized. Prabhat Singh, Azam Hussain, Chitransh and Vidhan Singh were arrested on spot for offence under Section 4(a) of the Public Gambling Act. Their statements were recorded under Section 27 of the Evidence Act. FIR at Crime no. 33/2024 for offence punishable under Section 4(a) of the Public Gambling Act was registered by Police Station Crime Branch, Gwalior (M.P.) against Prabhat Singh, Azam Hussain, Chitransh and Vidhan Singh. They were released in compliance with Section 41-A of the Cr.P.C. Statements of witnesses were recorded. On 16/04/2024 accused were summoned for further investigation. Their statements were recorded under Section 27 of the Evidence Act. Bank details and debit card were recovered at the instance of Prabhat Singh. Thereafter, prosecution for offence punishable under Section 120-B, 419 and 420 of the IPC was added. Prabhat Singh, Azam Hussain, Chitransh and Vidhan Singh (applicant) were arrested on 16/04/2024, they are in custody ever since. Investigation is underway.

Learned Counsel for the applicant, in addition to the grounds mentioned in the application, submits that applicant has falsely been implicated in this matter merely on suspicion. Learned counsel contends that no offence under Section 4(a) of the Public Gambling Act is made out, as there was no printing Signature Not Verified Signed by: PRACHI MISHRA Signing time: 10-May-24 7:20:41 PM 3 or publication of digits, figures, signs, symbols or pictures relating to Worli Matkas or other form of gaming in the matter. Learned counsel contends that in absence of complaint with regard to dishonest inducement to deliver money or valuable security, offence under Sections 419 and 420 of the IPC is not made out. Further, there is no complainant who has alleged cheating against the applicant. Learned counsel for the applicant also submits that applicant is aged 24 years. He is Mechanical Engineer and Contractor by profession. He has family to look after. There is no likelihood of his absconsion leaving family and home. No criminal antecedent is reported against the applicant. There is no likelihood of interfering with investigation or tampering with evidence by the applicant. No further custodial interrogation is required against the applicant. Trial would take time to conclude. Therefore, applicant may be extended the benefit of bail.

Per contra, learned Counsel for the State opposes the bail application on the ground of gravity of alleged offence.

Heard learned counsel for the parties and perused the case diary. Considering the arguments advanced by both the parties and overall circumstances of the case but without commenting on merits of the case, this Court is inclined to release the applicant on bail. Thus, the application is allowed.

Accordingly, it is directed that applicant VIDHAN SINGH CHOUHAN s hall be released on bail in relation to Crime No. 33/2024 registered at Police Station Crime Branch, District Gwalior (M.P.) for offence punishable under Sections 419, 420 and 120-B of the IPC and Section 4(a) of the Public Gambling Act, upon furnishing a personal bond in the sum of Rs. 50,000/- (Rs. Fifty Thousand Only) with one solvent surety of the same Signature Not Verified Signed by: PRACHI MISHRA Signing time: 10-May-24 7:20:41 PM 4 amount to the satisfaction of the Trial Court, for compliance with the following conditions, : (For convenience of understanding by accused and surety, the conditions of bail are also reproduced in Hindi as under):-

(1) Applicant shall remain present on every date of hearing as may be directed by the concerned court;
(1) vkosnd lacaf/kr U;k;ky; ds funZs'kkuqlkj lquokbZ dh izR;sd frfFk ij mifLFkr jgsxkA (2) Applicant shall not commit or get involved in any offence of similar nature;
(2) vkosnd leku izd`fr dk dksbZ vijk/k ugha djsxk ;k mlesa lfEefyr ugha gksxkA (3) Applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them/him/her from disclosing such facts to the Court or to the police officer;
(3) vkosnd izdzj.k ds rF;ksa ls ifjfpr fdlh O;fDr dks izR;{k ;k vizR;{k :i ls izyksHku] /kedh ;k opu ugha nsxk] ftlls ,slk O;fDr ,sls rF;ksa dks U;k;ky; ;k iqfyl vf/kdkjh dks izdV djus ls fuokfjr gksA (4) Applicant shall not directly or indirectly attempt to tamper with the evidence or allure, pressurize or threaten the witness;
(4) vkosnd izR;{k ;k vizR;{k :i ls lk{; ds lkFk NsMNkM djus dk ;k lk{kh ;k lkf{k;ksa dks cgykus&Qqlykus] ncko Mkyus ;k /kedkus dk iz;kl ugha djsxkA (5) During trial, the applicant shall ensure due compliance of provisions of Section 309 of Cr.P.C. regarding examination of witnesses in attendance;
(5) fopkj.k ds nkSjku] mifLFkr xokgksa ls ijh{k.k ds laca/k esa vkosnd /kkjk 309 na-iz-la- ds izko/kkuksa dk mfpr vuqikyu lqfuf'pr djsxkA This order shall be effective till the end of trial. However, in case of Signature Not Verified Signed by: PRACHI MISHRA Signing time: 10-May-24 7:20:41 PM 5 breach of any of the precondition of bail, the Trial Court may consider on merit cancellation of bail without any impediment of this order.

The trial Court shall get these conditions reproduced on the personal bond by the accused and on surety bond by the surety concerned. If any of them is unable to write, the scribe shall certify that he had explained the conditions to the concerned accused or the surety.

C.C. as per rules.

(SANJEEV S KALGAONKAR) JUDGE Prachi Signature Not Verified Signed by: PRACHI MISHRA Signing time: 10-May-24 7:20:41 PM