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 8, Cited by 0]

Madhya Pradesh High Court

Gangu @ Gangaram Pardhi vs The State Of Madhya Pradesh on 18 August, 2025

Author: Milind Ramesh Phadke

Bench: Milind Ramesh Phadke

           NEUTRAL CITATION NO. 2025:MPHC-GWL:18035




                                                                    1                  MCRC-31058-2025
                              IN     THE        HIGH COURT OF MADHYA PRADESH
                                                      AT GWALIOR
                                                       BEFORE
                                     HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                                     ON THE 18th OF AUGUST, 2025
                                             MISC. CRIMINAL CASE No. 31058 of 2025
                                                  GANGU @ GANGARAM PARDHI
                                                             Versus
                                                 THE STATE OF MADHYA PRADESH
                          Appearance:
                          Shri Aman Raghuwanshi - Advocate for the applicant.
                          Shri Mohit Shivhare - PP for the respondent/State.

                                                                        ORDER

This is first bail application under Section 483 of BNSS filed by the applicant for grant of bail.

2. The applicant has been arrested 13.09.2024 by Police Station- Dharnavada, District Guna in connection with Crime No.247/2024, registered in relation to the offence punishable under Sections 191(1), 191(2), 190, 109(1), 132, 121(1), 296, 221 and 324/324(4) of BNS and Section 25/27 of Arms Act.

3. Learned counsel for the applicant while referring to the judgement of Apex Court in the matter of Hansura Bai and another Vs. State of Madhya Pradesh and another passed in SLP (criminal) No.3450/2025 dated 15.05.2025, which was filed against an order dated 20.12.2024 passed in Writ Petition No.33416/2024, had argued that in paragraph 5 to 34 of the said order the Apex Court while taking note of custodial death of one Deva Pardi i.e. uncle of present applicant had observed that death of Deva Pardi Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 2 MCRC-31058-2025 had occurred due to continuous harassment, threats and assault by local police and so far as present applicant is concerned, he has also been harassed at the hands of local police to not to give statement against them with regard to harassment caused to Deva Pardi and in furtherance thereof the applicant was so brutally beaten that he was constrained to move this Court a writ petition through mother of Deva Pardi and his wife, in which this Court directed the shifting of present applicant from Jail at Guna to Jail at Gwalior but refusal to hand over the investigation to any other agency, but looking to the said circumstances the Apex Court directed to hand over the investigation to CBI.

4. It was further argued that when the present applicant was in custody in some other case, the present case was registered against him and though he was not present on the spot on the date of occurrence of the crime, he was made an accused and thereafter his formal arrest was shown in the present case. It was, thus, prayed that the present bail application be allowed and the present applicant be released on bail.

5. On the other hand, learned counsel for the State opposed the bail application and prayed for its rejection. He submitted that in all 17 cases under different provisions of IPC/BNS are registered against the applicant and two of them are of similar nature. It was further submitted that a gun has been recovered from the present applicant, which was used at the time of incident and since the present applicant had escaped from the scene of occurrence and later on got arrested in some other crime, he could only be formally arrested in the present matter. So far as judgment of Apex Court as Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 3 MCRC-31058-2025 cited by the counsel for the applicant, it was argued by the counsel for the State that in the said matter the Apex Court has only given a liberty to present applicant to move bail application before this Court and no further benefit of any observation made by the Apex Court in the aforesaid judgment can be taken by the present applicant. It was, thus, prayed that the present application be dismissed.

6. Heard.

7. The Apex Court in the aforesaid judgement in paragraph 5 to 34 has observed as Under:-

"5. The appellants are mother and aunt respectively of Deva Pardhi, whose marriage was scheduled to be solemnized on 14th July, 2024 with one Nikita Pardhi., It is the case of the appellants that while the Haldi ritual was going on, about 30-40 police personnel entered the wedding venue in 5-6 police cars and two motorcycles. The time was around 04:00 P.M. to04:30 P.M., when 10 police officials entered into Deva Pardhi's house and immediately overpowered and handcuffed him along with his uncle, Gangaram Pardhi, the husband of appellant No. 2, and started assaulting both of them. The remaining members of the police team surrounded the house. When the family members, including women and children, tried to resist/oppose the high-handed acts of the errant police officials, they too were manhandled and beaten up. Deva Pardhi and Gangaram Pardhi were dragged by the police officials and were forcibly taken away in the police van to the Jhagar Chowki. The family members were told that they would be taken to Myana Police Station for inquiry in the aforesaid theft case. The police officials further assured that both Deva Pardhi and Gangaram Pardhi would be safely brought back by the next morning. It is alleged that the police officials took Deva Pardhi and Gangaram Pardhi to the old Thana instead of the new Thana premises which has CCTV facilities. Women folk from both the households visited the police station, but they were not allowed to meet and speak to Deva Pardhi and Gangaram Pardhi.
6. Both Deva Pardhi and Gangaram Pardhi were threatened and were subjected to intense third- degree treatment including beating by ropes, putting chilly powder, petrol, salt and hot water on their bodies. Deva Pardhi was strung up by ropes and was hung upside down from the roof. His Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 4 MCRC-31058-2025 face was covered with a black cloth which was tied to his ankle using a string. He was repeatedly doused with water in an attempt to suffocate him. By putting Deva Pardhi infear of death, the police officials pressurized him to confess to the commission of theft as reported by Bhagwan Singh. Gangaram Pardhi tried to intervene saying that they did not have any idea about the so- .called theft. Deva Pardhi was tortured in this manner for about three hours whereafter the rope was cut. Resultantly, Deva Pardhi fell from the roof onto the floor. Still, the police officials did not relent and continued to torture him. Hot water was thrown and salt was put on the wounds of Deva Pardhi who stopped responding to the torture stimuli upon which, the police officers pinched him. As no response was seen, the police officers took Deva Pardhi to another room. Later, an ambulance was called, and the police officials took Deva Pardhi to the hospital where he was declared dead.
7. Gangaram Pardhi was produced before the Magistrate on 15 July, 2023, after being illegally detained for more than 24 hours' by the police officials. He was remanded to judicial custody and was sent to Guna district jail.
8. To the utter dismay and shock of the family members of Gangaram Pardhi, they found that Shri Rajendra Singh Chauhan, one of the police officials who was a part of the team which had forcibly taken away and detained Deva Pardhi and Gangaram Pardhi, lodged an FIR No. 247 of 2024 under Sections191(1), 191(2), 190, 109(1), 132, 121(1), 296, 221 and 324(4) of the Bharatiya Nyaya Sanhita, 2023, against the whole family of Gangaram Pardhi.
9. Post-mortem was conducted on the body of Deva Pardhi and the Doctors conducting the autopsy reported multiple contusions, abrasions, etc., over the body of the deceased. The cause of death was reserved for receiving the histopathological and bio-chemical analysis reports. This Court is apprised that subsequently an opinion was given by the Doctors that the cause of death of Deva Pardhi was vasovagal shock leading to heart attack.
10. Magisterial Enquiry was conducted into the death of Deva Pardhi and on conclusion thereof, FIR No. 341 of 2024 came to be registered at the Police Station Myana for the offence punishable under Section 105 (culpable homicide not amounting to murder), Section 115(2) (voluntarily causing hurt) and Section 3(5) (joint criminal liability) of the BNS against the Town Inspector of Myana Police Station along with seven to eight other police personnel.
11. Based on the statements of the witnesses examined during the investigation, offences punishable under Section 120 (voluntarily causing hurt to extort a confession) of the BNS and Section 3(2)(v) of the Scheduled Caste and Scheduled Tribe (Prevention of Atrocities) Act, 1989 were added to the Case.
Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 5 MCRC-31058-2025
12. The investigation assigned to the local police in the FIR pertaining to the custodial death of Deva Pardhi is still stuck up without a single accused being arrested. In the meantime, the sole witness to the grave incident of custodial death namely, Gangaram Pardhi, who had been remanded to the judicial custody, has been implicated in criminal cases, viz, FIR Nos. 247 of 2024, P.S. Dharnawada; 489 of 2023, P.S. Dharnawada; 434 of 2023, P.S. Jaora; and 87 of 2023, P.S. Chippabarod, etc.
13. The appellants herein, being the relatives of Gangaram Pardhi, preferred Writ Petition No. 33416 of 2024 before the High Court of Madhya Pradesh at Gwalior seeking transfer of investigation of FIR No. 341 of 2024 to some other agency, along with an Interlocutory Application for grant of bail to Gangaram Pardhi.
14. The High Court, vide order dated 20th December, 2024, passed in I.A. No. 12328, denied the prayer for bail made on behalf of Gangaram Pardhi. However, at the same time, the High Court accepted the allegations of threats, coercion and duress being faced by Gangaram Pardhi at the hands of police and prison officials who were having access to the District Jail, Guna, and directed that Gangaram Pardhi be shifted to Central Jail, Gwalior.
15. Being aggrieved, the appellants have preferred the instant appeal by special leave.
16. Ms. Payoshi Roy, learned counsel representing the appellants, vehemently and fervently urged that the entire endeavour of local police officials is to pressurize and coerce Gangaram Pardhi to give evidence in favour of the police officials who indulged in the brutal custodial murder of Deva Pardhi.
17. She further contended that Gangaram Pardhi is being entangled in multiple criminal cases, one after the other, so as to prolong his custody period and to subdue him into exonerating the police officials by changing his version.
18. She thus submitted that it is a fit case warranting transfer of investigation into the custodial death of Deva Pardhi to the CBI and to further direct grant of bail to Gangaram Pardhi, who has been entangled in the multiple false cases after the incident dated 13th/14th July, 2024.
19. Per contra, learned counsel for the respondents have opposed the submissions advanced by learned counsel for the appellants.
20. Learned Additional Solicitor General Ms. Aishwarya Bhati representing the State of Madhya Pradesh, submitted that two of the involved police officials have been shifted to the police lines. However, she did not dispute that other than transfer of the errant police officials, no realistic or firm measures whatsoever have been taken to bring the offenders to book. Nevertheless, she Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 6 MCRC-31058-2025 urged that the State police is fairly investigating the matter pertaining to custodial death of Deva Pardhi and all the errant police officials will be proceeded against asper law after investigation is complete.
21. It was further submitted that the apprehensions being expressed regarding the threat perception being felt by Gangaram Pardhi, have been alleviated pursuant to the High Court order shifting him from Guna Jail to Gwalior Central Jail and thus, now there is no cause of concern in this regard.
22. It was submitted that Gangaram Pardhi is a hardened criminal who is wanted in multiple cases involving grave offences and hence, the plea of innocence and false implication raised by the appellants is devoid of any merit. Ms. Bhati urged that Gangaram Pardhi can avail the remedy of seeking bail from the Courts concerned and therefore, there is no justification warranting exercise of the extraordinary jurisdiction of this Court under Article 136 of the Constitution of India so as to grant relief in this case.
23. We have given our thoughtful consideration to the submissions advanced at the bar and perused the material available on record.
24. The grievance of the writ petitioners in the writ petition was that the local police is adjudging its own cause, which is causing grave prejudice to the appellants.
25. It is settled a position of law that credibility of investigating agency should be impeachable. Further, the power to transfer investigations to a certain investigating agency must be sparingly used in the interest of justice and to maintain public trust on the institution. If the investigating agency is privy to the dispute, it may raise doubts on the credibility of investigation and thus, make out a ground to transfer the investigation. In this regard, gainful reference may be made to the decision of this Court in Narmada Bai v. State of Gujarat, wherein it was held as follows:
"61. In Mohd. Anis v. Union of India (1994 Supp (1) SCC 145 1994 SCC (Cri) 251] it has been observed by this Court that:
"5. Fair and impartial investigation by an independent agency, not involved in the controversy, is the demand of public interest. If the investigation is by an agency which is allegedly privy to the dispute, the credibility of the investigation will be doubted and that will be contrary to the public interest as well as the interest of justice." (SCC p. 148, para 5) "2. Doubts were expressed regarding the fairness of the investigation as it was feared that as the local police was alleged to be involved in the encounters, the investigation by an officer of the U.P. Cadre may not be impartial." (SCC p. 147, para 2)
62. In another decision of this Court in R.S. Sodhi v. State of U.P. [1994 Supp (1) SCC 143: 1994 SCC (Cri) 248] the following conclusion is relevant: (SCC pp. 144-45, para 2) "2.... We have perused the events that have taken place since the incidents but we are refraining from entering upon the details thereof lest it may prejudice any Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 7 MCRC-31058-2025 party but we think that since the accusations are directed against the local police personnel it would be desirable to entrust the investigation to an independent agency like the Central Bureau of Investigation so that all concerned including the relatives of the deceased may feel assured that an independent agency is looking into the matter and that would lend the final outcome of the investigation credibility. However faithfully the local police may carry out the investigation, the same will lack credibility since the allegations are against them. It is only with that in mind that we having thought it both advisable and desirable as well as in the interest of justice to entrust the investigation to the Central Bureau of Investigation forthwith and we do hope that it would complete the investigation at an early date so that those involved in the occurrences, one way or the other, may be brought to book. We direct accordingly."

63. In both these decisions, this Court refrained from expressing any opinion on the allegations made by either side but thought it wise to have the incident investigated by an independent agency like CBI so that it may bear credibility. This Court felt that no matter how faithfully and honestly the local police may carry out the investigation, the same will lack credibility as allegations were directed against them. This Court, therefore, thought it both desirable and advisable and in the interest of justice to entrust the investigation to CBI so that it may complete the investigation at an early date. It was clearly stated that in so ordering, no reflection either on the local police or the State Government was intended. This Court merely acted in public interest." (Emphasis supplied)

26. Itis not in dispute that for the incident involving the death of Deva Pardhi in police custody, an FIR No. 341 of 2024 has been registered, but till date, not one of the police official responsible for the death of a young man in custody has been arrested.

27. It is also not disputed that Gangaram Pardhi, the sole witness to the custodial death of Deva Pardhi, expressed serious threat perception at the hands of police and prison officials. The High Court accepted the genuineness of the threat perception and directed the transfer of Gangaram Pardhi from Guna Jail to the Central Jail, Gwalior.

28. We are, therefore, convinced that this is a classic case warranting invocation of the Latin maxim 'nemo judex in causa sua' which means that 'no one should be a judge in his own cause'. The allegation of causing custodial death of Deva Pardhi is against the local police officials of Myana Police Station. The fact that the police officials have influenced the investigation right from the beginning is amply borne out from the circumstance that even the doctors, who conducted autopsy of the dead body of Deva Pardhi, seem to have been pressurised /influenced.

29. We are constrained to observe that despite taking note of the large number of the injuries on the body of Deva Pardhi, the victim of custodial torture, the members of the Medical Board which conducted post-mortem on his body, failed to express any opinion regarding the cause of his death. This omission seems to be deliberate rather unintentional and appears to be a direct result of influence being exercised by the local police officials. The involvement of the police officials in the custodial death of Deva Pardhi is clearly borne out from the statement of the sole eye- witness Gangaram Pardhi and stands further corroborated during the magisterial inquiry. The victims' family tried to lodge the FIR immediately after the incident, but the local police officials prevented them from doing so. It is only after the magisterial inquiry was conducted that the FIR came to be registered wherein the offence of culpable homicide amounting to murder was omitted. Nearly eight months have passed since the FIR was registered but till date, not a single accused has been arrested.

30. These circumstances give rise to a clear inference that the investigation by the local police is not being carried out in a fair and transparent manner and there is an imminent possibility of the prosecution being subjugated by the accused if the investigation is left in the hands of the State Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 8 MCRC-31058-2025 police, who are apparently shielding their own fellow policemen owing to the camaraderie.

31. Therefore, we deem it fit and essential to direct that the investigation of FIR No. 341 of 2024 shall forthwith be transferred to the Central Bureau of Investigation.

32. The jurisdictional Superintendent of Police, CBI shall forthwith direct registration of the RC and will ensure fair, transparent and expeditious investigation into the custodial death of Deva Pardhi. The police officials found responsible for the custodial death shall be arrested forthwith and not later than a period of one month from today. The investigation shall be concluded within a period of 90 days from the date of the arrest of the accused.

33. So far as the aspect of grant of bail to Gangaram Pardhi is concerned, we may observe that the underlying facts narrated supra clearly indicate that a deliberate attempt is being made to somehow or the other, implicate Gangaram Pardhi in multiple cases, one after the other, so as to keep him behind bars indefinitely, and break his spirit and the spirit of his family members thereby ensuring that the said person being the star witness of the custodial death of Deva Pardhi is not only demoralized but is also prevented from deposing against the errant police officials. The apprehension of threat to life expressed on behalf of Gangaram Pardhi has been duly accepted by the High Court who directed shifting him to the Central Jail, Gwalior.

34. In this background, we hereby give liberty to Gangaram Pardhi to directly move the High Court of Madhya Pradesh at Gwalior for grant of bail in all the cases in which he has been implicated after the incident dated 13th/14th July, 2024. The High Court, while considering the application/s for grant of bail, shall keep in mind the observations made above and is requested to decide the prayer for bail, if any, expeditiously made on behalf of Gangaram Pardhi."

8. Enough has been said by the Apex Court with regard to role of local police and in that eventuality only the matter relating custodial death of uncle of present applicant was directed to be handed over to CBI. In the light of aforesaid observations made by this Court, involvement of present applicant in the present case prima facie cannot be ruled out.

9. Considering the overall facts and circumstances of the case and nature of allegations, coupled with the fact that the trial is not likely to conclude in near future and prolonged pre-trial detention being an anathema to the concept of liberty, this Court is inclined to extend the benefit of bail to the applicant.

10. Accordingly, without expressing any opinion on merits of the case, this application is allowed and it is directed that the applicant be released on bail on furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand only) with one solvent surety of the like amount to the satisfaction Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:18035 9 MCRC-31058-2025 of the trial Court/committal Court for his appearance on the dates given by the concerned Court.

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

i. The applicant will comply with all the terms and conditions of the bond executed by him;
ii. The applicant will cooperate in the investigation/trial, as the case may be;
iii. The applicant will not indulge themselves in extending inducement, threat or promise to any person acquainted with the facts 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;
iv . The applicant shall not commit any other offence during pendency of the trial, failing which this bail order shall stand cancelled automatically, without further reference to the Bench;
v. The applicant will not seek unnecessary adjournments during the trial; and vi. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be.
Certified copy as per rules.
(MILIND RAMESH PHADKE) JUDGE neetu Signature Not Verified Signed by: NEETU SHASHANK Signing time: 8/21/2025 4:03:41 PM