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 5, Cited by 0]

Madhya Pradesh High Court

Rambabu vs The State Of Madhya Pradesh on 13 October, 2020

Author: Anand Pathak

Bench: Anand Pathak

                  HIGH COURT OF MADHYA PRADESH
             1                                 M.Cr.C.No.38244/2020
                     (Rambabu Vs. State of M.P.)

Gwalior Bench:Dated -13/10/2020

      Shri Ashish Singh, learned counsel for the applicant.

      Shri       Ajay   Raghuvanshi,     learned   PL     for   the

respondent/State.

Matter is heard through Video Conferencing. The applicant has filed this second bail application u/S.439 Cr.P.C for grant of bail. Applicant has been arrested on 04-07- 2020 by Police Station Lateri, District Vidisha in connection with Crime No.04/2020 registered for offence punishable under Section 379 of IPC and Section 41(1-4), 102 of Cr.P.C. His earlier bail application was dismissed as withdrawn.

It is the submission of learned counsel for the applicant that false case has been registered against him and he is suffering confinement since 04-07-2020 whereas charge-sheet has already been filed. It is further submitted that applicant does not bear any criminal record and this was his first tryst with crime. He learnt the lesson hard way and would try to mend his ways and would become a better citizen. He further undertakes to abide by all the terms and conditions of guidelines, circulars and directions issued by Central Government, State Government as well as Local Administration regarding measures in respect of COVID-19 HIGH COURT OF MADHYA PRADESH 2 M.Cr.C.No.38244/2020 (Rambabu Vs. State of M.P.) Pandemic and maintain hygiene in the vicinity while keeping physical distancing. Applicant further undertakes voluntarily to perform community service to purge his misdeed, if any and to serve National /Environmental/Social cause on his own volition.

Counsel for the State opposed the prayer and prayed for dismissal of the bail application.

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

After considering the rival submissions as well as considering the peculiar fact situation, wherein, we are facing wrath of pandemic COVID-19, this Court is of the considered opinion that applicant deserves to be released on bail.

Considering the fact situation of the case and the challenging time of COVID-19 pandemic, but without commenting on the merits of the case, it is hereby directed that the applicant shall be released on bail, on his furnishing personal bond of Rs.50,000/- (Rupees Fifty Thousand only) alongwith one solvent surety of like amount to the satisfaction of trial Court and that he will have to install Arogya Setu App, if not already installed.

In view of COVID-19 pandemic, the jail authorities are HIGH COURT OF MADHYA PRADESH 3 M.Cr.C.No.38244/2020 (Rambabu Vs. State of M.P.) directed that before releasing the applicant, his preliminary Corona Virus test shall be conducted and if he is found negative, then he be released and if he is found positive then the applicant shall be immediately sent to concerned hospital for his treatment as per medical norms. After release, the applicant shall 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 of the Central Govt./State Govt. or Local Administration, then this order shall automatically lose its effect, and Police Authorities shall immediately take him in custody and would sent him to the same jail from where he was released.

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

1.The applicant will comply with all the terms and conditions of the bond executed by him;
2. The applicant will cooperate in the investigation/trial, as the case may be;
3. The applicant 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 HIGH COURT OF MADHYA PRADESH 4 M.Cr.C.No.38244/2020 (Rambabu Vs. State of M.P.) 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 be a source of embarrassment or harassment to the complainant party in any manner 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 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.
8. ,rn~ }kjk ;g funZsf'kr fd;k tkrk gS fd vkosnd 05 ikS/kksa dk ¼;FkklaHko dksbZ Hkh Qy nsus okys isM+ vFkok uhe@ihiy tSls isM+½ jksi.k djsxk rFkk mls vius vkl iM+ksl esa isM+ksa dh lqj{kk 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 laHkor% 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 HIGH COURT OF MADHYA PRADESH 5 M.Cr.C.No.38244/2020 (Rambabu Vs. State of M.P.) 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 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] rks og vius Loa; ds O;; ij ;g djus ds fy;s Lora= gksxkA HIGH COURT OF MADHYA PRADESH 6 M.Cr.C.No.38244/2020 (Rambabu Vs. State of M.P.) 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^^ ;g funsZ'k vkosnd ds }kjk Lor% O;Dr dh xbZ lkeqnkf;d lsok dh bPNk ds dkj.k fn;k x;k gS tks LoSfPNd gSA E- copy of this order be sent to the trial Court concerned for compliance, if possible, for the office of this Court.

Certified copy/ e-copy as per rules/directions. Application stands allowed and disposed of.




                                                                                (Anand Pathak)
                                                                                   Judge
Anil*
  ANIL        Digitally signed by ANIL KUMAR
              CHAURASIYA


  KUMAR
              DN: c=IN, o=HIGH COURT OF MADHYA
              PRADESH BENCH GWALIOR, ou=HIGH
              COURT OF MADHYA PRADESH BENCH

GWALIOR, postalCode=474001, st=Madhya CHAURASIY Pradesh, 2.5.4.20=8512f40a1a9eaa50b6802d068b51 dae27e84c266b09d283f0799e67cdc7df50f, A cn=ANIL KUMAR CHAURASIYA Date: 2020.10.14 10:37:05 -07'00'