Madhya Pradesh High Court
Bobyraja @ Raghvendra Singh vs The State Of Madhya Pradesh on 3 May, 2021
Author: Gurpal Singh Ahluwalia
Bench: Gurpal Singh Ahluwalia
THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) Jabalpur, Dated : 03.05.2021 Heard through Video Conferencing.
Shri D.S.Baghel, counsel for the appellant. Shri S.K.Kashyap, counsel for the State. Case Diary is available.
This third criminal appeal has been filed under Section 14-A of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act against the order dated 23.04.2020 passed by Special Judge SC/ST Act, Chhatarpur rejecting the bail application.
It is submitted by the Counsel for the State that the complainant has been informed as required under Section 15-A of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act.
The appellant has been arrested on 07.03.2020 in connection with Crime No.226/2019 registered by Police Station Gadhi Malahara District Chhatarpur for offence punishable under Sections 307, 294, 34 of Indian Penal Code and under Section 3 (1) (Dha) and 3(2)(v) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act.
It is submitted by the counsel for the appellant that the previous bail applications were dismissed on merits. However, the appellant is in jail for the last more than one year and the Signature Not Verified SAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) witnesses are not turning up. It is submitted that first application was dismissed vide order dated 01.07.2020 passed in Criminal Appeal No.3196/2020 with liberty to revive the prayer after the examination of the injured. Thereafter, the injured did not turn up for giving evidence and accordingly, the second application was dismissed vide order dated 22.01.2021 passed in Criminal Appeal No.6188/2020 with a direction to the Trial Court to record the statement of the victim within two months. It is further submitted that even then the witnesses has not turned up. It is submitted that according to the prosecution case, the co-accused Diggi caused gun shot injury on the left thigh of the complainant whereas, the applicant is alleged to have fired in the air. So far as the criminal antecedents of the applicant is concerned, the appellant is ready and willing to abide by any stringent condition which may be imposed by the Court and there is no likelihood of his absconding or tampering with the prosecution witnesses.
Per contra, the appeal is vehemently opposed by the counsel for the State. It is submitted that as many as 13 more criminal cases have been registered against him. However, it is fairly conceded that the witnesses have not appeared before the Trial Court.
Signature Not VerifiedSAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST
THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) Considered the submissions made by the counsel for the parties.
The Supreme Court by order dated 23-3-2020 passed in the case of IN RE : CONTAGION OF COVID 19 VIRUS IN PRISONS in SUO MOTU W.P. (C) No. 1/2020 has directed all the States to constitute a High Powered Committee to consider the release of prisoners in order to decongest the prisons. The Supreme Court has observed as under :
"The issue of overcrowding of prisons is a matter of serious concern particularly in the present context of the pandemic of Corona Virus (COVID - 19).
Having regard to the provisions of Article 21 of the Constitution of India, it has become imperative to ensure that the spread of the Corona Virus within the prisons is controlled. We direct that each State/Union Territory shall constitute a High Powered Committee comprising of (i) Chairman of the State Legal Services Committee, (ii) the Principal Secretary (Home/Prison) by whatever designation is known as, (ii) Director General of Prison(s), to determine which class of prisoners can be released on parole or an interim bail for such period as may be thought appropriate. For instance, the State/Union Territory could consider the release of prisoners who have been convicted or are undertrial for offences for which prescribed punishment is up to 7 years or less, with or without fine and the prisoner has been convicted for a lesser number of years than the maximum.
It is made clear that we leave it open for the High Powered Committee to determine the category of prisoners who should be released as aforesaid, depending upon the nature of offence, the Signature Not Verified SAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) number of years to which he or she has been sentenced or the severity of the offence with which he/she is charged with and is facing trial or any other relevant factor, which the Committee may consider appropriate."
Considering the facts and circumstances of the case and without commenting on the merits of the case, the appeal is allowed. It is directed that the appellant be released on bail on furnishing a personal bond in the sum of Rs.1,00,000/- (Rupees One Lac Only) with one surety in the like amount to the satisfaction of the Trial Court/Committal Court to appear before the Court on the dates given by the concerned Court.
The Supreme Court in the case of IN RE : CONTAGION OF COVID 19 VIRUS IN PRISONS by order dated 7-4-2020 has directed as under :
In these circumstances, we consider it appropriate to direct that Union of India shall ensure that all the prisoners having been released by the States/Union Territories are not left stranded and they are provided transportation to reach their homes or given the option to stay in temporary shelter homes for the period of lockdown.
For this purpose, the Union of India may issue appropriate directions under the Disaster Management Act, 2005 or any other law for the time being in force. We further direct that the States/Union Territories shall ensure through Directors General of Police to provide safe transit to the prisoners who have been released so that they may reach their homes. They shall also be given an option for staying in temporary shelter homes during the period of lockdown.Signature Not Verified SAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST
THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) Accordingly, it is directed that before releasing the applicant, the jail authorities shall get the applicant examined by a competent Doctor and if the Doctor is of the opinion that his Corona Virus test is necessary, then the same shall be conducted.
If the applicant is not found suspected of Covid19 infection or if his test report is negative, then the concerned local administration shall make necessary arrangements for sending the applicant to his house as per the directions issued by the Supreme Court in the case of IN RE : CONTAGION OF COVID 19 VIRUS IN PRISONS (Supra), and if he is found positive then the applicant shall be immediately sent to concerning hospital for his treatment as per medical norms. 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 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. The applicant is further directed to supply a copy of this bail order to the police station having jurisdiction over his Signature Not Verified SAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.2138 of 2021 (Bobyraja @ Raghvendra Singh Vs. The State of Madhya Pradesh and others) place of residence.
The other conditions of Section 437, 439 Cr.P.C. shall remain the same.
It is further directed that the applicant shall appear before the S.H.O. Police Station Gadhi, Malahara District Chhatarpur on 1st of every month during the pendency of the trial.
This order shall remain in force, till the conclusion of Trial. In case of bail jump, or violation of any of the condition(s) mentioned above, this order shall automatically lose its effect.
Certified copy as per rules.
(G.S. Ahluwalia) Judge AM.
Signature Not Verified SAN Digitally signed by ANINDYA SUNDAR MUKHOPADHYAY Date: 2021.05.04 17:54:41 IST