Madhya Pradesh High Court
Deepak Kol vs The State Of Madhya Pradesh on 18 January, 2019
THE HIGH COURT OF MADHYA PRADESH
MCRC. No.1749/2019
(Deepak Kol Vs. State of M.P.)
1
Jabalpur, Dated :18.01.2019
Shri A.K. Tiwari, counsel for the applicant.
Shri Rajesh Tiwari, G.A. for the respondent / State.
Heard with the aid of case diary.
This is First application of the applicant Deepak Kol filed under section 439 Cr.P.C. for grant of bail in connection with Crime No. 675/2018 registered at Police Station Kolgawa, District Satna for the offence punishable under Section 4/5 of Explosive Substance Act, 1908, Sec 9(B) Explosive Act ,1884 R/w Section 286 of IPC.
As per the prosecution case, on 25.07.2018 on the information of the informant police apprehended the applicant and seized two country made bombs from his possession.
Learned counsel for the applicant submits that applicant has not committed any offence and has falsely been implicated in the offence. The applicant is in custody since 25.07.2018, charge sheet has been filed and the conclusion of trial is likely to take long time, hence prayed for release of the applicant on bail.
Learned counsel for the State opposed the prayer and submitted that other offences are also registered against the applicant, so he should not be released on bail.
Looking to the facts and circumstances of the case and as to the fact that the applicant is in custody since 25.07.2018, charge- sheet has been filed and conclusion of trial is likely to take long time, without commenting on the merits of the case, the application is allowed and the applicant is directed to be released on bail upon his furnishing personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand Only) with one surety in the like amount to the satisfaction of the concerned Court for his appearance before the trial Court on all such dates as may be fixed in this behalf by the trial Court during the pendency of trial.
This order will remain operative subject to compliance of the following conditions by the applicant :-
THE HIGH COURT OF MADHYA PRADESH MCRC. No.1749/2019 (Deepak Kol Vs. State of M.P.) 2
1. The applicant will comply with all the terms and conditions of the bond executed by him;
2. The applicant will cooperate in the trial;
3. The applicant will not indulge himself in extending inducement, threat or promise to any person acquainted with the fact 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;
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
6. The applicant will not leave India without previous permission of the trial Court.
C.C. on payment of usual charges.
(Rajeev Kumar Dubey) Judge sarathe Digitally signed by NAVEEN KUMAR SARATHE Date: 2019.01.18 18:17:44 +05'30'