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 11, Cited by 10]

Madhya Pradesh High Court

Mukesh Kushwah vs The State Of Madhya Pradesh on 22 April, 2021

Author: Anand Pathak

Bench: Anand Pathak

                           1

                HIGH COURT OF MADHYA PRADESH
                            Cr.A.No.1905/2021
            (Mukesh Kushwah Vs. State of M.P.& Anr.)
Gwalior Bench: Dated:.22.04.2021

         Shri Nitin Agrawal, learned counsel for the appellant.

         Shri    Nitin   Goyal,   learned   Panel   Lawyer    for   the

respondent/State.

Heard through Video Conferencing and perused the case diary.

The appellant has filed this criminal appeal under Section 14-A(2) of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 being aggrieved by order dated 12.09.2019, passed by Special Judge, Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, Bhind whereby, bail application under Section 439 of Cr.P.C. of appellant has been rejected.

Appellant has been arrested on 31.05.2019 by the Police Station Endori, District Bhind in connection with Crime No.65/2019, registered in relation to the offence punishable under Sections 376(D), 506 of IPC and Section 5/6 of POCSO Act and Section 3(2)(v) of SC/ST(Prevention of Atrocities) Act and 67-B of Information Technology Act.

It is the submission of learned counsel for the appellant that appellant is suffering confinement since 31.05.2019 and material 2 prosecution witnesses including the prosecutrix and her family members have been examined, therefore, chance of tampering with evidence/witness is remote. Even otherwise, looking to the period of custody and the fact that appellant does not bear any criminal record and because of protracted trial (he referred the proceedings of trial Court to demonstrate the said fact), whereby witnesses are not turning up for deposition, therefore, appellant seeks bail. It is further submitted that appellant learnt the lesson hard way and would mend his ways and would involve in community service also if this Court allows his appeal to purge his misdeeds if any.

Learned counsel for the State opposed the prayer on the ground that appellant is accused of offence under Section 376(D) of IPC and POSCO Act alongwith Section 67 (B)of I.T. Act. and looking to his conduct, his appeal be dismissed. Alternatively, Panel Lawyer submits that if bail is granted, then it may contain stringent conditions so that appellant may not have any chance to harass the prosecutrix in future. He also supported the cause of community service so that appellant may be involved in creative pursuits rather than intimidating the witnesses.

At this juncture, counsel for the appellant fairly submits that he is always ready to keep himself away from the prosecutrix 3 and shall not move in her vicinity and willing to perform community service voluntarily.

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

Considering the period of custody as well as the fact that material prosecution witnesses have been examined and trial may take some time to conclude, but without expressing any opinion on merits of the case, I deem it appropriate to allow this appeal and impugned order dated 27.08.2019 is set-aside, but with certain stringent conditions especially looking to the mandate of Apex Court in the case of Aparna Bhat Vs. State of M.P. reported in 2021 SCC Online 230. It is hereby directed that on furnishing bail bond of Rs.1,00,000/- (Rupees One Lac Only) with two solvent sureties of Rs.50,000/- each to the satisfaction of trial Court appellant shall be released on bail. During the period of bail, the appellant shall keep himself away from the prosecutrix and her environment, and keep himself involved in some creative pursuits as per the spirit echoed in the order of Sunita Gandharva Vs. State of M.P. reported in 2020 (3) MPLJ(Cri.)247.

This order will remain operative subject to compliance of the following conditions by the appellant :-

1. The appellant will comply with all the terms and conditions 4 of the bond executed by him;
2. The appellant will cooperate in the investigation/trial, as the case may be;
3. The appellant 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 appellant shall not commit an offence similar to the offence of which he is accused;
5. The appellant will not seek unnecessary adjournments during the trial;
6. The appellant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be;
7. Appellant shall not move in the vicinity of prosecutrix/complainant and shall not be a source of embarrassment and harassment to the complainant in any manner otherwise benefit of bail shall be immediately withdrawn.
8. The Station House Officer of the concerned Police Station is directed as follows:
1. The Station House Officer shall inform the victim about the release of the petitioner/appellant on bail and shall also supply a copy of this bail order to the victim.
2. In case of breach of any of the conditions of this order, the victim shall be free to report the matter to the Station House Officer of the concerned Police Station.
3. On receipt of any such complaint from the victim, the Station House Officer of the concerned police station, in turn, shall inform the Registry of this Court.
5
4. On receipt of information from the Station House Officer as aforesaid, the Registry of this Court shall list this matter under caption "Directions" before the appropriate Bench.

lacaf/kr iqfyl Fkkus ds Fkkuk izHkkjh dks fuEukuqlkj vknsf'kr fd;k tkrk gS fd % 1- Fkkuk izHkkjh ihfM+r dks ;kfpdkdRkkZ@vihykFkhZ ds tekur ij fjgkbZ ds rF; dks lwfpr djsxk rFkk tekur vkns'k dh ,d izfrfyfi Hkh miyC/k djk;sxkA 2- ;fn fdlh izdkj dk dksbZ vkns'k esa mfYyf[kr 'krksZa dk mYya?ku gksrk gS rks ihfM+r mDr rF; ds laca/k esa Fkkuk izHkkjh dks lwfpr djus ds fy, Lora= jgsxkA 3- ;fn fdlh izdkj dh ,slh f'kdk;r Fkkuk izHkkjh dks ihfM+r }kjk izkIr gksrh gS rks og rqjar bldh lwpuk bl jftLVªh dks miyC/k djk,xkA 4- tSlk fd mfYyf[kr gS] Fkkuk izHkkjh dh ,slh lwpuk izkfIr ds nkSjku jftLVªh ;g ekeyk rqjar ekUkuh; U;k;ky; ds le{k fn'kk funsZ'k ds rgr izLrqr djsxhA

9. ,rn~ }kjk ;g funZsf'kr fd;k tkrk gS fd vkosnd 05 ikS/ks dk ¼Qy nsus okys isM+ vFkok uhe@ihiy½ jksi.k djsxk rFkk mls vius vkl iMksl esa isM+ksa dh lqj{kk ds fy, ckM+ yxkus dh O;oLFkk djuh gksxh rkfd ikS/ks lqjf{kr jg ldsA vkosnd dk ;g drZO; gS fd u dsoy ikS/kksa dks yxk;k tk,s] cfYd mUgsa iks"k.k Hkh fn;k tk,A ^^o`{kkjksi.k ds lkFk] o`{kkiks"k.k Hkh vko';d gSA^^ vkosnd fo'ks"kr% 6&8 QhV ÅWaps ikS/ks@isM+ksa dks 3&4 QhV xM~<k djds yxk;sxk rkfd os 'kh?kz gh iw.kZ fodflr gks ldsaA vuqikyu lqfuf'pr djus ds fy,] vkosnd dks fjgk fd;s tkus dh fnukad ls 30 fnuksa ds Hkhrj lacaf/kr fopkj.k U;k;ky; ds le{k o`{kksas@ikS/kksa ds jksi.k ds lHkh QksVks çLrqr djuk gksxsaA rRi'pkr~] fopkj.k ds lekiu rd gj rhu 6 eghus esa vkosnd ds }kjk fopkj.k U;k;ky; ds le{k izxfr fjiksVZ çLrqr dh tk,xh A o`{kksa dh çxfr ij fuxjkuh j[kuk fopkj.k U;k;ky; dk drZO; gS D;ksafd i;kZoj.k {kj.k ds dkj.k ekuo vfLrRo nkao ij gS vkSj U;k;ky; vuqikyu ds ckjs esa vkosnd }kjk fn[kkbZ xbZ fdlh Hkh ykijokgh dks utj vankt ugh dj ldrk gSA blfy, vkosnd dks isM+ksa dh çxfr vkSj vkosnd }kjk vuqikyu ds laca/k esa ,d fjiksVZ çLrqr djus ds fy, funZsf'kr fd;k tkrk gS ,oa vkonsd }kjk fd;s x;s vuqikyu dh ,d la{kfIr fjiskVZ bl U;k;ky; ds le{k izR;sd rhu ekg esa ¼vxys N% eghuksa ds fy,½ j[kh tk;sxh ftls fd ^^funsZ'k^^ 'kh"kZ ds varxZr j[kk tk,xkA o`{kkjksi.k esa ;k isM+ksa dh ns[kHkky esa vkosnd dh vksj ls dh xbZ dksbZ Hkh pwd vkosnd dks tekur dk ykHk ysus ls oafpr dj ldrh gSA vkosnd dks viuh ilan ds LFkku ij bu ikS/kksa@isMksa dks jksius dh Lora=rk gksxh] ;fn og bu jksis x;s isMksa dh Vªh xkMZ ;k ckM+ yxkdj j{kk djuk pkgrk gS] vU;Fkk vkosnd dks o`{kksa ds jksi.k ds fy, rFkk muds lqj{kk mik;ksa ds fy, vko';d [kpsZ ogu djuk gksxsaA bl U;k;ky; }kjk ;g funsZ'k ,d ijh{k.k izdj.k ds rkSj ij fn, x, gSa rkfd fgalk vkSj cqjkbZ ds fopkj dk izfrdkj] l`tu ,oa izd`fr ds lkFk ,dkdkj gksus ds ek/;e ls lkeaktL; LFkkfir fd;k tk ldsA orZeku esa ekuo vfLrRo ds vko';d vax ds :i esa n;k] lsok] izse ,oaa d:a.kk dh izd`fr dks fodflr djus dh vko';drk gS D;ksafd ;g ekuo thou dh ewyHkwr izo`fr;ka gSa vkSj ekuo vfLrRo dks cuk, j[kus ds fy, budk iquthZfor gksuk vko';d gSA ^^;g iz;kl dsoy ,d o`{k ds jksi.k dk iz'u u gksdj cfYd ,d fopkj ds vadqj.k dk gSA^^ 7 Application stands allowed and disposed of. E-Copy/Copy of this order be sent to the trial Court concerned for compliance from the office of this Court.

E copy/Certified copy as per rules/directions.



                                                                                             (Anand Pathak)
                                        jps/-                                                    Judge
JAI       Digitally signed by JAI PRAKASH SOLANKI
          DN: c=IN, o=HIGH COURT OF MADHYA
          PRADESH BENCH GWALIOR, ou=HIGH


PRAKASH
          COURT OF MADHYA PRADESH BENCH
          GWALIOR, postalCode=474001,
          st=Madhya Pradesh,

2.5.4.20=287738d30aabaeda9b10cecdf17 SOLANKI 9cec865c7633f4cfb9e38ce14fcbb05b9522 a, cn=JAI PRAKASH SOLANKI Date: 2021.04.23 11:03:12 +05'30'