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 15, Cited by 6]

Madhya Pradesh High Court

Sonu @ Dhampe @ Dharmendra vs The State Of Madhya Pradesh on 15 February, 2022

Author: Rajeev Kumar Shrivastava

Bench: Rajeev Kumar Shrivastava

                                  1
  IN THE HIGH COURT OF MADHYA PRADESH AT GWALIOR
                                 BEFORE
             HON'BLE SHRI JUSTICE RAJEEV KUMAR SHRIVASTAVA
                      ON THE 15th OF FEBRUARY, 2022

                 MISC. CRIMINAL CASE No. 3183 of 2022

        Between:-
        SONU @ DHAMPE @ DHARMENDRA S/O SHRI
        SURENDRA SINGH BHADOURIA , AGED
        ABOUT 30 YEARS, VILL. DAIPARA P.S. PAWAI
        (MADHYA PRADESH)

                                                              .....APPLICANT
        (BY SMT. DEEPA CHOUHAN, ADVOCATE)

        AND

        THE   STATE  OF         MADHYA   PRADESH
        INCHARGE POLICE         STATION PS DEHAT
        (MADHYA PRADESH)

                                                            .....RESPONDENT
        (BY SHRI ALOK SHARMA, PANEL LAWYER FOR THE STATE)

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

The applicant has filed this first application u/S.439 Cr.P.C for grant of bail. Applicant has been arrested on 02/08/2021 by Police Station Dehat Bhind, Distt. Bhind (M.P.) in connection with Crime No.496/2021 registered for offence under Sections 379, 413 of IPC and Sections 25, 27 of Arms Act.

It is submitted by learned counsel for the applicant- Sonu @ Dhampe @ Dharmendra that the applicant has not committed any offence. He has falsely been implicated in this case. Applicant is in custody since 02/08/2021, i.e. for more than six & half months. There is no role of present applicant in any manner in the commission of alleged offence. It is further submitted that now investigation is complete and charge-sheet has been filed. Trial will take its own time. Applicant is ready and willing to abide by any condition which may be imposed by this Court. Hence, prays for grant of bail to the present applicant.

2

Learned State counsel has vehemently opposed the application and has submitted that there is history of 16 criminal cases against the applicant and all the cases were registered for commission of various heinous offences including theft, dacoity, attempt to murder etc. Hence, considering the nature and gravity of offence along with the fact that the applicant is having history of 16 criminal cases, learned State counsel prayed to reject this application filed for grant of bail to the applicant.

Heard learned counsel for the parties at length and perused the case diary.

The Apex Court held in the case of Emperor Vs. H.L. Hutchinson ( AIR 1931 All 356) as under:-

"On general principles and on principles on which Sections 496 and 497 (as amended in 1923) are framed the grant of a bail should be the rule and refusal of bail should be the exception. In the cases of a bailable offence, the law expressly says that if the accused person applies for bail he shall be released (Section
496). Section 497 applies to cases of non-bailable offences and there it is said that the accused person shall be released on bail except where there appears to be a reasonable ground for believing that ha has been guilty of a very heinous offence, viz, one which may be punished by either death or by transportation for life:
Section 497 (1). Again it is laid down that, where at any stage of the investigation or trial, there are not reasonable grounds for believing that the accused person has committed a nonbailable offence, but there are sufficient grounds for further enquiry into his guilt, the accused shall be released on bail: Section 497 (2).
The principle to be deduced from Sections 496 and 497, Cr.P.C., therefore is that grant of bail is the rule and refusal is the exception. That this must be so is not at all difficult to see. An accused person is presumed under the law to be innocent till his guilt is proved. As a presumably innocent person, he is entitled to freedom and every opportunity to look after his own case. It goes without saying that an accused person, if he enjoys freedom, will be in a much better position to look after his case and to properly defend himself than if he ware in custody. One of the complaints made by 3 the applicants, in this case is that their letters sent from custody have been opened and inspected and censored and therefore they were not in a position to conduct their defence with the aid of such friends as may be outside the prison. As I have said, it is obvious that a presumably innocent person should have his freedom to enable him to establish his innocence.
This being the rule there may, of course, be exceptions. I will not attempt to lay down any cases of exceptions, because these cases before us are not exceptions and I do not want to say anything which will be only in the nature of an obiter dictum.
It is manifest that the discretion given to this Court, and also to the Court of Session, is unrestricted in any way by the terms of the statute. Two things follow from this, firstly that the discretion is one which must be judiciously exercised, and secondly that the Court has power if it does grant bail to grant it on such conditions as the circumstances of the case and the public interest may require."

The Apex Court further observed in the case of Anil Sharma Vs. State of Himachal Pradesh, (1997) 3 Crimes 135 (HP) which reads as under:-

"in non-bailable cases in which the person is not guilty of an offence punishable with death of imprisonment for life, the court will exercise its discretion in favour of granting bail subject to subsection (3) of section 437 if it deems necessary to act under it. It is also observed that unless exceptional circumstances are brought to the notice of the court which may defeat the proper investigation and fair trial, the court will not decline bail to a person who is not accused of an offence punishable with death or imprisonment for life."

I n Mansab Ali Vs. Irsan, AIR 2003 SC 707 , it is observed as under:-

"since the jurisdiction is discretionary, it is required to be exercised with great care and caution by balancing valuable right of liberty of an individual and the interest of the society in general."

I n Dataram Singh Vs. State of Uttar Pradesh and another 4 reported in (2018) 3 SCC 22, the Hon'ble Apex Court held as under:

2. A fundamental postulate of criminal jurisprudence is the presumption of innocence, meaning thereby that a person is believed to be innocent until found guilty. However, there are instances in our criminal law where a reverse onus has been placed on an accused with regard to some specific offences but that is another matter and does not detract from the fundamental postulate in respect of other offences. Yet another important facet of our criminal jurisprudence is that the grant of bail is the general rule and putting a person in jail or in a prison or in a correction home (whichever expression one may wish to use) is an exception. Unfortunately, some of these basic principles appear to have been lost sight of with the result that more and more persons are being incarcerated and for longer periods. This does not do any good to our criminal jurisprudence or to our society.
3. There is no doubt that the grant or denial of bail is entirely the discretion of the judge considering a case but even so, the exercise of judicial discretion has been circumscribed by a large number of decisions rendered by this Court and by every High Court in the country.

Yet, occasionally there is a necessity to introspect whether denying bail to an accused person is the right thing to do on the facts and in the circumstances of a case.

4. While so introspecting, among the factors that need to be considered is whether the accused was arrested during investigations when that person perhaps has the best opportunity to tamper with the evidence or influence witnesses. If the investigating officer does not find it necessary to arrest an accused person during investigations, a strong case should be made out for placing that person in judicial custody after a charge sheet is filed. Similarly, it is important to ascertain whether the accused was participating in the investigations to the satisfaction of the investigating officer and was not absconding or not appearing when required by the investigating officer. Surely, if an accused is not hiding from the investigating officer or is hiding due to some genuine and expressed fear of being victimised, it would be a factor that a judge would need to consider in an appropriate case. It is also necessary for the judge to consider whether the accused is a first-

5

time offender or has been accused of other offences and if so, the nature of such offences and his or her general conduct. The poverty or the deemed indigent status of an accused is also an extremely important factor and even Parliament has taken notice of it by incorporating an Explanation to Section 436 of the Code of Criminal Procedure, 1973. An equally soft approach to incarceration has been taken by Parliament by inserting Section 436A in the Code of Criminal Procedure, 1973.

5. To put it shortly, a humane attitude is required to be adopted by a judge, while dealing with an application for remanding a suspect or an accused person to police custody or judicial custody. There are several reasons for this including maintaining the dignity of an accused person, howsoever poor that person might be, the requirements of Article 21 of the Constitution and the fact that there is enormous overcrowding in prisons, leading to social and other problems as noticed by this Court in In Re-Inhuman Conditions in 1382 Prisons.

6. The historical background of the provision for bail has been elaborately and lucidly explained in a recent decision delivered in Nikesh Tarachand Shah v. Union of India [(2018) 11 SCC 1] going back to the days of the Magna Carta. In that decision, reference was made to Gurbaksh Singh Sibbia v. State of Punjab [(1980) 2 SCC 565] in which it is observed that it was held way back in Nagendra v. King-Emperor [1923 SCC OnLine Cal 318] that bail is not to be withheld as a punishment. Reference was also made to Emperor v. Hutchinson [1931 SCC OnLine All 14] wherein it was observed that grant of bail is the rule and refusal is the exception. The provision for bail is therefore age-old and the liberal interpretation to the provision for bail is almost a century old, going back to colonial days.

7. However, we should not be understood to mean that bail should be granted in every case. The grant or refusal of bail is entirely within the discretion of the judge hearing the matter and though that discretion is unfettered, it must be exercised judiciously and in a humane manner and compassionately. Also, conditions for the grant of bail ought not to be so strict as to be incapable of compliance, thereby making the grant of bail illusory.

6

On the basis of above, while deciding the bail application following factors are relevant for consideration:-

(i) The existence of a prima facie case against the accused.
(ii) The reasonable apprehension of tampering/ influencing with the witnesses.
(iii) The gravity of offence/allegations.
(iv) Likelihood of accused fleeing from justice.
(v) Possibility of repeating the offence.
(vi) The criminal antecedents of the accused.
(vii) The Courts should not go deep into the merits of the case when considering bail.
(viii) Probability of conviction or acquittal is not required at the time of considering bail.
(ix) At this stage a detailed examination of evidence and elaborate documentation of minute details of the case is not required to be done.
(x) Was there any pre-meditation or the incident was at the spur of the moment.
(xi) The impact of release on the society.
(xii) The presence of the accused in Court be secured.

There are no hard and fast rules regarding grant or refusal of bail, each case has to be considered on its own merits. The matter always calls for judicious exercise of discretion by the Court. The basic concept 'Bail is rule and Jail is exception' should continue.

In view of above and considering the arguments advanced by learned counsel for the applicant along with the fact that applicant is in custody since 02/08/2021 and trial will take its own time, without commenting upon the merits of the case, the application is allowed and it is hereby directed that the applicant shall be released on bail on his furnishing personal bond of Rs.50,000/- (Rupees Fifty Thousand only) with one solvent surety in the like amount to the satisfaction of the Court concerned for his regular appearance before the trial Court concerned on the dates fixed by it.

7

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 investigation/trial, as the case may be;
3. The applicant will not indulge himself in extending inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them from disclosing such facts to the Court or to the Police Officer, as the case may be;
4. The applicant shall not commit any kind of offence. In case of commission of any kind of offence, this bail order shall automatically stand cancelled;
5. The applicant will not move in the vicinity of complainant party and applicant will not seek unnecessary adjournments during the trial;
6. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be;
7. The applicant shall mark his presence before the SHO of concerning police station once in every fortnight till conclusion of trial.

Application stands disposed of in above terms. Let a copy of this order be sent to the trial Court concerned for information.

Certified copy/ e-copy as per rules/directions.

(RAJEEV KUMAR SHRIVASTAVA) JUDGE Shubhankar Digitally signed by SHUBHANKAR MISHRA Date: 2022.02.15 16:43:56 +05'30'