Madhya Pradesh High Court
Rajesh Sharma vs The State Of Madhya Pradesh on 24 September, 2020
Author: Rajeev Kumar Shrivastava
Bench: Rajeev Kumar Shrivastava
01 HIGH COURT OF MADHYA PRADESH
M.Cr.C. No. 26863/2020
(Rajesh Sharma vs. State of M.P.)
Gwalior, Dated: 24/9/2020
Shri A.K. Jain, learned counsel for the applicant.
Shri Ravindra Singh Kushwah, learned Dy. Advocate
General for respondent/State.
Matter is heard through Video Conferencing. I.A. No. 11190/2020, an application for urgent hearing, is taken up, considered and allowed for the reasons mentioned therein.
This is first application under Section 439 of CrPC for grant of bail.
The applicant has been arrested on 10/3/2020 in connection with Crime No.43/2020 registered at Crime Branch Gwalior, District Gwalior for offence under Section 8/20 of NDPS Act.
It is submitted by learned counsel for the applicant - Rajesh Sharma that the allegation of recovery of 61 Kg ganja from the custody of the applicant and one co-accused is false. He has not committed any offence. He is in custody since last almost six and half months and due to COVID-19 pandemic situation, there is no possibility of commencement of physical hearing of trial in near future. It is further submitted that the applicant has no criminal antecedents. Hence, prayed for grant of bail to the applicant. He 02 HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 26863/2020 (Rajesh Sharma vs. State of M.P.) further undertakes to abide by all the terms and conditions of guidance, circulars and directions issued by Central Government, State Government as well as Local Administration regarding measures in respect of COVID-19 Pandemic and maintain hygiene in the vicinity while keeping physical distancing.
Learned counsel for the State has opposed the prayer and has submitted that 61 Kg ganja has been seized from the joint possession of applicant and one co-accused which his a huge quantity. It is further submitted that the applicant is a resident of Bihar state, therefore, there is a possibility of his absconsion. Hence, prayed to reject the bail.
Heard learned counsel for the parties at length through VC and considered the arguments advanced by them and perused the available record.
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 Level Committee to consider the release of prisoners in order to decongest the prisons. The Supreme Court has observed as under :
03 HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 26863/2020 (Rajesh Sharma vs. State of M.P.) "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 under trial 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 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." Looking to the aforesaid and custody period of the present applicant as well as the fact that there is no possibility of commencement of physical hearing of trial in near future looking to the current COVID-19 situation, without commenting on merits of the case, the application is allowed and it is hereby directed that the applicant shall be released on bail on his furnishing personal bond of Rs.1,50,000/- (Rupees One Lakh Fifty Thousand only) 04 HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 26863/2020 (Rajesh Sharma vs. State of M.P.) with two local solvent surety of Rs.75,000/- each to the satisfaction of the Court concerned for his regular appearance before the Court concerned.
In view of COVID-19 pandemic, the Jail Authorities are directed that before releasing the applicant, his/her Corona Virus test shall be conducted and if it is found negative, then the concerned local administration shall make necessary arrangements for sending the applicant to his/her house, and if the test is found positive then the applicant shall be immediately sent to concerning hospital for her/his treatment as per medical norms. If the applicant is fit for release and if he/she is in a position to make his/her personal arrangements, then he/she 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 05 HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 26863/2020 (Rajesh Sharma vs. State of M.P.) immediately take him/her in custody and would send him/her to the same jail from where he/she 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/her;
2. The applicant will cooperate in the investigation/trial, as the case may be;
3. The applicant will not indulge herself/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/she is accused. In case of repetition of offence, this bail order shall automatically stand cancelled;
5. The applicant will not move in the vicinity of complainant party and applicant will not seek unnecessary adjournments during the trial;
6. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be;
7. The applicant will inform the SHO of concerned police station about his/her 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; and
06 HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 26863/2020 (Rajesh Sharma vs. State of M.P.)
8. The applicant shall appear before the SHO of the concerning police station once in a month (every 30 days) till conclusion of the trial.
Application stands allowed and disposed of. E- copy of this order be sent to the trial Court concerned for compliance.
Certified copy/ e-copy as per rules/directions.
(Rajeev Kumar Shrivastava)
AKS Judge