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 2, Cited by 0]

Madhya Pradesh High Court

Mehtab Singh vs The State Of Madhya Pradesh on 20 January, 2015

                                                    1



(Mehtab Singh Vs. State of M.P.)             M.Cr.C.No.461/2015

20-01-2015
       Applicant by Shri M.K. Choudhary, Advocate.
       Respondent/State by Ms. Nutan Saxena, PP.

The case is listed today for admission. Heard on the bail application.

Case diary is available.

This is first bail application under Section 439 of Cr.P.C. The applicant has been arrested in connection with Crime No.2/2015 registered at Police Station Nagra, District Morena (M.P), for the offences punishable under Section 34(2) of MP Excise Act.

As per prosecution case, it is alleged that 144 bulk liters country made liquor has been seized from the possession of the applicant without having any license.

Learned counsel for the applicant submits that the applicant has falsely been implicated. He has not committed any offence. He is in custody since 06.01.2015. Hence, on these grounds learned counsel for the applicant prays for grant of bail.

The application is opposed by the learned PP. Considering the facts and circumstances of the case, but without expressing any view on the merits of the case, the application is allowed. It is directed that the applicant shall be released on bail on his furnishing personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent 2 (Mehtab Singh Vs. State of M.P.) M.Cr.C.No.461/2015 surety in the like amount to the satisfaction of Trial Court/Committal Court.

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 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/Investigating Officer, as the case may be.

A copy of this order be sent to the Court concerned for compliance.

C.C. as per rules.

(Sushil Kumar Gupta) Judge bj/-