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 6, Cited by 5]

Madhya Pradesh High Court

Lakhan @ Prakash Kori vs The State Of Madhya Pradesh on 11 September, 2019

Author: Akhil Kumar Srivastava

Bench: Akhil Kumar Srivastava

                                                         1                           MCRC-36793-2019
                              The High Court Of Madhya Pradesh
                                        MCRC-36793-2019
                                    (LAKHAN @ PRAKASH KORI Vs THE STATE OF MADHYA PRADESH)


                      Jabalpur, Dated : 11-09-2019
                             Shri M.K. Lodhi, learned counsel for the applicant.

                             Shri   C.B.    Singh,    learned    Government      Advocate     for   the
                     respondent/State.

Heard. Perused the case diary.

This is the first bail application filed by the applicant under Section 439 of the Cr.P.C. for grant of bail in connection with Crime No. 227/2018 registered at P.S. Saikheda, District - Narsinghpur (M.P.) for the offence punishable under sections 294, 323, 324, 327, 506 of IPC.

As per the prosecution story the allegation against the applicant is that he has committed marpeet with the complainant on his refusal to give money for consuming the liquor.

Learned counsel for the applicant submits that applicant is innocent and he is in custody since 12/08/2018. It is further submitted that as per the MLC complainant received the simple injuries. Charge-sheet has been filed and trial will take time to conclude. There is no likelihood of applicant absconding and tampering with the prosecution evidence and his further custody is not required in this case. On the aforesaid grounds, prayer is made to release the applicant on bail.

Learned Government Advocate has opposed the submissions made on behalf of the applicant and prayed for rejection of the bail application.

Looking to the facts and circumstances of the case alongwith the role attributed to the applicant and the period of custody incarcerated by him in jail, this application is allowed without commenting anything on the merits of the case. It is ordered that the applicant/accused Lakhan @ Prakash Kori be released on bail on his furnishing a personal bond for the sum of Rs. 50,000/- (Rs. Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial court for securing his presence before the said Court Digitally signed by NAVEEN NAGDEVE Date: 12/09/2019 23:33:54 2 MCRC-36793-2019 on all the dates of hearing fixed in this regard during trial.

This order will remain operative subject to compliance of the following conditions by the applicant :-

1. The applicant will comply with all the terms and conditions of the bond executed by him;
2. The applicant will cooperate in the trial;
3. The applicant will not indulge himself in extending inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him from disclosing such facts to the Court or to the Police Officer, as the case may be;
4. The applicant shall not commit any offence during the entire period of bail.
5. The applicant will not seek unnecessary adjournments during the trial;
6. The applicant will not leave India without previous permission of the trial Court;
7. The applicant shall inform the Court about his/her address and residence in case the applicant moves out from his/her permanent address for any point of time; and
8. The applicant shall not contact any of the other accused persons in this case in any manner whatsoever.

This order shall remain effective till the end of the trial but in case of bail jump and breach of any of the pre-condition of bail, it shall become ineffective and cancelled without reference to this Bench.

Certified Copy on payment of usual charges.

(AKHIL KUMAR SRIVASTAVA) JUDGE navin Digitally signed by NAVEEN NAGDEVE Date: 12/09/2019 23:33:54