Madhya Pradesh High Court
Hariom @ Gutai Ahirwar vs State Of Madhya Pradesh on 26 June, 2020
Author: Anand Pathak
Bench: Anand Pathak
HIGH COURT OF MADHYA PRADESH
1 M.Cr.C.No.7495/2020
(Hariom @ Gutai Ahirwar Vs. State of M.P.)
Gwalior Bench: Dated 26/06/2020
Smt. Sangeeta Pachauri, learned counsel for the applicant.
Shri Rohit Mishra, learned Additional Advocate General for
the respondent/State.
Matter is heard through Video Conferencing. The applicant has filed this fourth bail application u/S.439 Cr.P.C for grant of bail. Applicant has been arrested on 23.5.2019 by Police Station Kotwali, District Datia, in connection with Crime No.119/19 for the offence punishable under Sections 363, 366 of IPC. Earlier applications have been dismissed as withdrawn.
It is the submission of learned counsel for the applicant that he is suffering confinement since 23.5.2019 and charge-sheet has already been filed. Prime accused is Saurabh @ Sauhrab (Pathan) and he committed the offence of rape with the minor girl, and therefore, offence of POCSO has been levelled against the main accused Saurabh @ Sauhrab and not against the present applicant. He was instrumental in taking the girl from Datia to Delhi. Statement of prosecutrix under Section 164 of Cr.P.C. indicates so. Statement of parents of prosecutrix already held and since prosecutrix is living in Nari Niketan, therefore, chance of tampering with evidence is remote. He undertakes to cooperate in HIGH COURT OF MADHYA PRADESH 2 M.Cr.C.No.7495/2020 (Hariom @ Gutai Ahirwar Vs. State of M.P.) trial and would not be a source of embarrassment/harassment to the complainant party in any manner. He further undertakes to perform community service and to serve the national cause by becoming corona warrior and making contribution in PM Relief Care Fund if bail is granted. On these premises, he prayed for bail.
Learned counsel for the State opposed the prayer and prayed for dismissal of the bail application.
Heard learned counsel for the parties at length through VC and considered the arguments advanced by them.
Considering the submissions advanced by learned counsel for the applicant as well as fact situation of the case, but without expressing any opinion on the merits of the case, this application is allowed. 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) along with one solvent surety in the like amount to the satisfaction of trial Court and that he will have to install Arogya Setu App, if not already installed.
In view of COVID-19 pandemic, the jail authorities are directed that before releasing the applicant, his preliminary Corona Virus test shall be conducted and if he is found negative, HIGH COURT OF MADHYA PRADESH 3 M.Cr.C.No.7495/2020 (Hariom @ Gutai Ahirwar Vs. State of M.P.) then the concerned local administration shall make necessary arrangements for sending the applicant to his house, and if he is found positive then the applicant shall be immediately sent to concerned 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 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 sent 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;
HIGH COURT OF MADHYA PRADESH 4 M.Cr.C.No.7495/2020 (Hariom @ Gutai Ahirwar Vs. State of M.P.)
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 seek unnecessary adjournments during the trial and he shall not move in the vicinity of the prosecutrix and would not be a source of embarrassment/harassment to her in any manner, otherwise benefit of bail shall be immediately withdrawn;
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.
8. Applicant shall deposit Rs.2,000/- in PM CARES Fund having Account Number : 2121PM20202, IFSC Code: SBIN0000691, SWIFT Code :
SBININBB104, Name of Bank & Branch : State Bank of India, New Delhi Main Branch, within a period of one month from the date of his release.
9. The applicant through his counsel undertakes that applicant shall register himself with the District Magistrate concerned as "Covid-19 Warriors" by entering his name in a Register named as COVID-19 WARRIOR REGISTER to be HIGH COURT OF MADHYA PRADESH 5 M.Cr.C.No.7495/2020 (Hariom @ Gutai Ahirwar Vs. State of M.P.) maintained in the o/o the concerned DM who in turn shall assign work to applicant of Covid-19 disaster management at the discretion of District Magistrate, by taking all prescribed precautions. The nature, quantum and duration of the work assigned is left to the the wisdom of District Magistrate, concerned. This Court expects that the applicant shall rise to the occasion to serve the society in this time of crises to discharge his fundamental duty of rendering national service when called upon to do so, as per Article 51-A(d) of the Constitution.
Registry is directed to communicate about the passing of this order to the concerned District Magistrate for compliance.
The District Magistrate concerned is directed to intimate this Court in case condition No.9 is not complied with and on receipt of any such intimation, Registry is directed to list the matter before appropriate bench as PUD.
Application stands allowed and disposed of. E- copy of this order be sent to the trial Court concerned for compliance, if possible for the office of this Court.
Certified copy/ e-copy as per rules/directions.
(Anand Pathak) Judge ms/-
MADHU SOODAN PRASAD 2020.06.27 12:55:54 -07'00'