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 7, Cited by 1]

Madhya Pradesh High Court

Abhishek Nagaich vs The State Of Madhya Pradesh on 5 May, 2021

Author: Rajeev Kumar Shrivastava

Bench: Rajeev Kumar Shrivastava

                                   1
         THE HIGH COURT OF MADHYA PRADESH
                        M.Cr.C No.20941/2021
                  (Abhishek Nagaich Vs. State of M.P.)

Gwalior, Dated:-05/05/2021
      Matter is heard through video conferencing.

      Shri S.K. Tiwari, learned counsel for the applicant.

      Shri Purushottam Tanwar, learned Panel Lawyer for the

respondent/State.

Shri Kushagra Shukla, learned counsel for the complainant. I.A. No.12415/2021, an application for urgent hearing, is taken up, considered and allowed for the reasons mentioned therein.

I.A. No.13130/2021, an application under Section 301(2) of Cr.P.C. filed on behalf of the complainant for assisting the State Counsel, is taken up, considered and allowed for the reasons mentioned therein.

Accordingly, Shri Anand Purohit, learned counsel and his associates are permitted to assist the State Counsel.

The applicant has filed this fourth bail application u/S.439 Cr.P.C for grant of bail. Applicant has been arrested on 15.06.2020 by Police Station Mau, Distt. Bhind (M.P.) in connection with Crime No.170/2020 registered for offence under Sections 457, 380, 328 & 328/511 of IPC.

It is submitted by learned counsel for the applicant- Abhishek Nagaich that the applicant has not committed any offence. He has falsely been implicated in this case. Initially applicant was arrested on 2 THE HIGH COURT OF MADHYA PRADESH M.Cr.C No.20941/2021 (Abhishek Nagaich Vs. State of M.P.) 15/06/2020, thereafter he was released on temporary bail by this Court for a period of sixty days vide order dated 05/11/2020 passed in M.Cr.C. No.38152/2020. Applicant has not misused the liberty of interim bail so granted to him and surrendered on 06/01/2021. Since then, he is in custody. It is further submitted that co-accused Shivam Nagaich has been granted interim bail for a period of sixty days by this Court vide order dated 22/04/2021 passed in M.Cr.C. No.19704/2021 looking to present situation of pandemic COVID-19. It is also submitted that due to COVID-19 pandemic, there is no possibility of trial coming to an end in near future. Hence, prays for grant of regular bail or interim bail for a period of 60 days. He further undertakes to abide by all the terms and conditions of guidance, circulars and directions issued by Central Government, State Government as well as Local Administration regarding measures in respect of COVID-19 Pandemic and maintain hygiene in the vicinity while keeping physical distancing.

Learned State counsel as well as learned counsel for the complainant have vehemently opposed the application and prayed neither to grant regular bail or interim bail to the applicant.

Heard learned counsel for the parties at length and considered the arguments advanced by them and perused the case diary.

Considering the facts and circumstances of the present case, 3 THE HIGH COURT OF MADHYA PRADESH M.Cr.C No.20941/2021 (Abhishek Nagaich Vs. State of M.P.) and the facts that co-accused Shivam Nagaich has already been granted interim bail for a period of sixty days and there is no possibility of commencement of further trial in near future due to COVID-19 pandemic, without commenting upon the merits of the case, prayer for interim bail is allowed and it is hereby directed that the applicant shall be released on bail for a temporary period of 60 days from the date of his release on his furnishing personal bond of Rs.1,00,000/- (Rupees One Lakh only) with one solvent surety of the like amount to the satisfaction of the Court concerned. The applicant shall surrender before the trial Court immediately after completion of 60 days. The intimation regarding surrender of the applicant be furnished to this Court. In case of failure to comply the order, this bail order shall automatically stand cancelled.

In view of COVID-19 pandemic, the jail authorities are directed that before releasing the applicant, his Corona Virus test shall be conducted and if it is found negative, then the concerned local administration shall make necessary arrangements for sending the applicant to his house, and if his test is found positive then the applicant shall be immediately sent to concerning hospital for his treatment as per medical norms. If the applicant is fit for release and if he is in a position to make his personal arrangements, then he shall be released only after taking due travel permission from local 4 THE HIGH COURT OF MADHYA PRADESH M.Cr.C No.20941/2021 (Abhishek Nagaich Vs. State of M.P.) administration. After release, the applicant is further directed to strictly follow all the instructions which may be issued by the Central Govt./State Govt. or Local Administration for combating the Covid19. If it is found that the applicant has violated any of the instructions (whether general or specific) issued by the Central Govt./State Govt. or Local Administration, then this order shall automatically lose its effect, and the Local Administration/Police Authorities shall immediately take him in custody and would send him to the same jail from where he was released.

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 an offence similar to the offence of which he is accused;
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; and
7. The applicant will inform the SHO of concerned police station about his residential address in the said area and it would be the duty of the Public Prosecutor to send e-copy of this order to SHO of concerned police station for information.
5

THE HIGH COURT OF MADHYA PRADESH M.Cr.C No.20941/2021 (Abhishek Nagaich Vs. State of M.P.) This application under Section 439 of Cr.P.C. stands disposed of in above terms.

E- copy of this order be sent to the trial Court concerned for compliance.

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

(Rajeev Kumar Shrivastava) Judge Shubhankar* Digitally signed by SHUBHANKAR MISHRA Date: 2021.05.05 15:57:35 +05'30'