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 0, Cited by 0]

Chattisgarh High Court

Ramnath Patle vs State Of Chhattisgarh on 30 March, 2026

                                                         1




                                                                         2026:CGHC:14854

                                                                                         NAFR

                                HIGH COURT OF CHHATTISGARH AT BILASPUR

                                              MCRC No. 2616 of 2026

                   1 - Ramnath Patle S/o Late Sukhiram Patle, Aged About 61 Years R/o Village
                   Chharchhed, Thana Kasdol, District- Balodabazar- Bhatapara (C.G.)


                   2 - Dilkumar Patle S/o Ramnath Patle Aged About 20 Years R/o Village
                   Chharchhed, Thana Kasdol, District- Balodabazar- Bhatapara (C.G.)
                                                                                    ... Applicants

                                                      versus

                   State Of Chhattisgarh Through Sho, Thana- Kasdol, District- Balodabazar-
                   Bhatapara (C.G.)

                                                                                 ... Respondent

(Cause title taken from Case Information System) For Applicants : Mr. Arvind Prasad, Advocate For Respondent/State : Ms. Supriya Upasane, Govt. Advocate Hon'ble Shri Justice Ravindra Kumar Agrawal Order on Board 30/03/2026

1. This is the first bail application filed by the applicants under Section 483 of the Bharatiya Nagarik Suraksha Sanhita, 2023 for grant of VED regular bail. The applicants have been arrested on 13-09-2024 in PRAKASH DEWANGAN Digitally signed connection with Crime No. 385 of 2024, registered at Police Station by VED PRAKASH DEWANGAN Date: 2026.04.01 19:43:54 +0530 Kasdol, District Baloda, Bazar-Bhatapara (C.G.) for the offence under 2 Sections 103(1) 191(2) 191(3), 190, 296, 351(3), 115(2), 331(8), 332(A) and 333 of Bharatiya Nyaya Sanhita, 2023 and Sections 4, 5 and 6 of Chhattisgarh Tonahi Pratadna Nivaran Adhiniyam, 2005.

2. The case of the prosecution is that, on 12-09-2024, four deceased persons, namely Chaitram, Jamuna Bai, Yash Kenwat and Yashoda Kenwat were found dead in their house. Merg was intimated to police and on their postmortem, numerous injuries were found on their body and their death was reported to be homicidal in nature. Two eyewitnesses, Char Bai and Nisha Kenwat, who were the family members of the deceased persons, have disclosed in their statement made before the police as well as statement recorded under Section 164 of CRPC that Deepak Patle, Ramnath and Dil Kumar Patle committed the murder of the deceased persons and since they hide themselves in the house, they could not be assaulted by the accused persons. The accused persons have been arrested and weapon of offence i.e. hammer, cycle chain, sharp-edged iron plate and iron pipe have been seized from them. After investigation, charge sheet has been filed in which they are claiming regular bail.

3. Learned counsel appearing for the applicants would submit that the applicants are innocent and have been falsely implicated in the offence. The so-called eyewitnesses are interested witnesses and they have actually not seen the applicants assaulting the deceased persons. To implicate them in the offence in question, they pleaded the motive of playing witchcraft by the deceased persons, whereas there is no motive available in the case. The trial of the case is not in 3 considerable progress and only 12 witnesses have been examined till date. He would further submit that the co-accused, Itwari Ram Patel, has been released on bail by the Hon'ble Supreme Court, vide order dated 06-01-2026 and the allegations against the present applicants are similar to the allegations against the co-accused Itwari Ram. Therefore, they may also be released on bail.

4. On the other hand, learned counsel appearing for the State opposes and has submitted that, from the statement of the witnesses recorded under Section 161 as well as 164 of CRPC, i.e., the statement of Char Bai and Nisha Kenwat, the present applicants are the main accused, who assaulted the four deceased persons with the motive that they are playing witchcraft in the village. The weapon of offence have been seized from the accused persons and from the accused Ramnath, one iron pipe and cycle chain has been seized and from the accused Dil Kumar, one sharp-edged iron plate has been seized. From the statement of Ganga Prasad Chelak, Roshan Patle, Dharam Das Manikpuri, Kanak Ram Markande, Fulmati Dahariya, a prima facie evidence available in the charge sheet that they had seen the present applicants going towards the house of the deceased persons. The bail to Itwari Ram Patel was granted by the Hon'ble Supreme Court on the ground of his ailment, as well as there is no allegation against him to assault the deceased persons, whereas the allegation of assault upon the deceased persons is specifically made against the present applicants in the statement of eyewitnesses Char Bai and Nisha Kenwat. Therefore, the case of Itwari Ram Patel is distinguishable to the case of the present applicants. She would further submit that total 4 46 witnesses have been cited by the prosecution and out of 46 witnesses, 12 have been examined, 18 have been given up and 16 witnesses are yet to be examined and thus the trial of the case is at its advanced stage. Therefore, in such a heinous offence of murder of four deceased persons, the applicants are not entitled for bail.

5. I have heard learned counsel for the parties and perused the material annexed with the bail application as well as the case diary.

6. Considering the submissions made by the counsel for the parties, nature of the offence and the material available in the charge sheet against the present applicants, further considering the statement under Sections 161 and 164 of the CRPC of the eyewitnesses Char Bai and Nisha Kenwat, statements of the other witnesses Ganga Prasad Chelak, Roshan Patle, Dharam Das Manikpuri, Kanak Ram Markande and Fulmati Dahariya and seizure of offence, and also that out of 46 witnesses, only 16 witnesses remain to be examined and the trial of the case is at its advanced stage and also that the allegations against the present applicants are distinguishable to the allegations against Itwari Ram Patel, who has been granted bail by the Hon'ble Supreme Court on the ground of his ailment, I am not inclined to release the applicants on bail.

7. Accordingly, the present bail application filed by the applicants is rejected.

Sd/-

(Ravindra Kumar Agrawal) Judge ved