Madhya Pradesh High Court
Kalle@Narendra vs State Of Madhya Pradesh on 9 November, 2020
Author: Sushrut Arvind Dharmadhikari
Bench: Sushrut Arvind Dharmadhikari
HIGH COURT OF MADHYA PRADESH,
BENCH AT GWALIOR
M.Cr.C. No.41791/2020
( Kalle @ Narendra Vs. The State of Madhya Pradesh )
(1)
Gwalior, dated : 09.11.2020
Shri Rajiv Sharma, Advocate for the applicant.
Shri Ramendra Singh Gurjar, Panel Lawyer for the
respondent/State.
In pursuance of the directions issued by the Apex Court and guidelines issued by the High Court of Madhya Pradesh in the wake of COVID-19 outbreak, the matter was taken up through video conferencing while adhering to the norms of social distancing prescribed by the Government.
Heard learned counsel for the parties.
Case diary perused.
The applicant has filed this first application under section 439 of the Cr.P.C. for grant of bail.
The applicant has been arrested on 10.10.2020 by Police Station - Umari, District Bhind in connection with Crime No.367/2020 registered in relation to the offence punishable under Section 34 (2) of M.P. Excise Act.
According to the prosecution case, on an information given by an informer, the police reached at the spot and seized 100 ltr. of country made liquor from the applicant, for which he did not possess any valid license. On the basis of aforesaid, crime has been registered against the applicant.
Learned counsel for the applicant submits that the applicant HIGH COURT OF MADHYA PRADESH, BENCH AT GWALIOR M.Cr.C. No.41791/2020 ( Kalle @ Narendra Vs. The State of Madhya Pradesh ) (2) has been falsely implicated in the case. He is in custody since 10.10.2020. Offence is triable by JMFC. Attention has also been invited to the guidelines issued to all the States and Union Territories by the Apex Court for de-congesting the prisons in suo motu W.P. (C) No. 1/2020 (IN RE : CONTAGION OF COVID 19 VIRUS IN PRISONS) to consider release of prisoners who have been convicted or are under trial for offences for which prescribed punishment is up to 7 years or less by constituting a High Powered Committee. Disposal of the matter will take long time. The applicant is a permanent resident of District Bhind and there is no possibility of his absconsion or tampering with the prosecution evidence. The applicant is ready to abide by all the terms and conditions as may be imposed by this Court. Under these grounds, applicant prays for grant of bail.
Learned Panel Lawyer for the State opposed the application and prayed for its rejection by contending that on the basis of the allegations and the material available on record, no case for grant of bail is made out.
However, it would not be desirable to enter into the merits of the rival contentions at this juncture.
Considering the overall facts and circumstances of the case coupled with the fact that trial is not likely to conclude in near future and prolonged pre-trial detention being an anathema to the concept HIGH COURT OF MADHYA PRADESH, BENCH AT GWALIOR M.Cr.C. No.41791/2020 ( Kalle @ Narendra Vs. The State of Madhya Pradesh ) (3) of liberty, this Court is inclined to extend the benefit of bail to the applicant.
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) to the satisfaction of the trial Court/committal Court for his appearance on the dates given by the concerned Court.
The applicant shall also furnish a written undertaking before the concerned court that he will abide by the terms and conditions of various circulars, as well as, orders issued by the Central Government, State Government and local administration from time to time such as maintaining social distancing, physical distancing, hygiene etc. to avoid proliferation of Corona virus.
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.
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 him/her from disclosing such facts HIGH COURT OF MADHYA PRADESH, BENCH AT GWALIOR M.Cr.C. No.41791/2020 ( Kalle @ Narendra Vs. The State of Madhya Pradesh ) (4) to the Court or to the Police Officer, as the case may be;
4. 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.
5. The applicant shall install Arogya Setu App (if not already installed) in his mobile phone;
6. The applicant will not seek unnecessary adjournments during the trial; and
7. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be.
Learned Additional Advocate General is directed to send an e- copy of this order to the Station House Officer of the concerned Police Station for information and necessary action.
E- copy of this order be sent to the trial Court concerned for compliance, if possible by the office of this Court.
Certified copy/e-copy as per rules/directions.
(S.A.Dharmadhikari) Judge SP SANJEEV KUMAR PHANSE 2020.11.10 09:22:18 +05'30'