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 3, Cited by 0]

Madhya Pradesh High Court

Habib Khan vs The State Of Madhya Pradesh on 8 June, 2021

Author: Rajeev Kumar Dubey

Bench: Rajeev Kumar Dubey

                                                                       1                              MCRC-20504-2021
                                              The High Court Of Madhya Pradesh
                                                        MCRC-20504-2021
                                                        (HABIB KHAN Vs THE STATE OF MADHYA PRADESH)


                                      Jabalpur, Dated : 08-06-2021
                                            Heard through Video Conferencing.

                                            Shri Sankalp Kochar, Advocate for the applicant.
                                            Shri Sanjeev Singh, Panel Lawyer for the respondent/State.

Heard with the aid of case diary.

This is Second bail application filed under section 439 Cr.P.C.

Applicant Habib Khan was arrested on 16/9/2020 in Crime No.455/2020 registered at P o lic e Station Kohefiza, District Bhopal for the offence punishable under Sections 489-A, 489-B, 489-C of IPC.

The first bail application of the applicant has been dismissed as withdrawn by this Court vide order dated 22.02.2021 passed in M.Cr.C.No.52911/2020.

A s per prosecution case, on 18/7/2020 co-accused Mukesh Yadav went to English Liquor shop located at Lalghati, Bhopal and tried to circulate counterfeit note of Rs.100/-. At that point of time, Nitin Ahirwar, Sub-

Inspector, Police Station Kohefiza, who was on patrolling, reached there and arrested the co-accused Mukesh Yadav and seized 6 counterfeit currency notes of Rs.100/- total Rs.600/- from his possession. On interrogation, co- accused Mukesh Yadav informed the police that the said notes were given to him by applicant Habib, who is the friend of his employer co-accused Sanjay Singh Bundela and he also informed the police that applicant Habib and co- accused Sanjay Singh Bundela are sitting in a Scorpio jeep bearing registration No.MP-11-CC-1598. On that, Nitin Ahirwar, Sub-Inspector along with other members of the police force went to the spot, where he found that one Scorpio jeep bearing registration No.MP-11-CC-1598 was parked at Lalghati near Petrol Pump under the bridge. On seeing the police, one person who was sitting on the driver seat of the jeep (later identified as applicant Signature Not Verified SAN Habib) fled away from the spot. He arrested co-accused Sanjay Singh Digitally signed by RANJEET AHIRWAL Date: 2021.06.08 16:51:38 IST 2 MCRC-20504-2021 Bundela, who was also sitting in that vehicle. On searching, co-accused Sanjay Singh Bundela, counterfeit currency notes of Rs.100/- worth Rs.65,000/- were found, which were kept by co-accused Sanjay Singh in his vest'™s pocket. On interrogation, co-accused Sanjay Singh Bundela informed the police that applicant Habib had given those currency notes to him in lieu of Rs.32,000/-. Police registered Crime No.455/2020 for the offence punishable under Section 489-A, 489-B, 489-C of IPC at Police Station Kohefiza and investigated the matter. During the investigation, it was found that co-accused Sandeep, Ankit @ Ketan, Ayush and Tabrez used to prepare counterfeit currency notes in the house of Tabrez and they gave counterfeit currency notes to applicant Habib. On that, police also arrested co-accused Ankit @ Ketan and seized 60 counterfeit currency notes of Rs.100/- total Rs.6,000/- from his possession and also seized one colour printer and other instruments used in preparing counterfeit note from the house of co-accused Ankit @ Ketan and co-accused Ayush and also seized 25 counterfeit notes of Rs.100/- total Rs.2,500/- from the possession of co- accused Ayush Piyani, seized 38 counterfeit notes of Rs.100/- total Rs.3,800/- from the possession of co-accused Sandeep Shakya, seized 53 counterfeit notes of Rs.100/- total Rs.5,300/- from the possession of co- accused Tabrej Khan and arrested them.

Learned counsel for the applicant submits that applicant is innocent and has falsely been implicated in the offence. The police only on the basis of memorandum of co-accused implicated the applicant with the crime, while the confessional statement of co-accused to the police cannot be accepted as legal evidence against the applicant in the absence of any other incriminating piece of evidence. Nothing has been recovered from the possession of the applicant. The applicant has been in custody since 16/9/2020 and the conclusion of trial will take time, hence prayed for release of the applicant on bail.

Signature Not Verified SAN

Learned counsel for the respondent/State opposed the prayer and Digitally signed by RANJEET AHIRWAL Date: 2021.06.08 16:51:38 IST 3 MCRC-20504-2021 submitted that sufficient evidence is available on record to connect the applicant with the offence in question, so he should not be released on bail.

Looking to the facts and circumstances of the case and the contention of the learned counsel for the applicant and the fact that nothing has been recovered from the possession of the applicant, he is in custody since 16.09.2020 and conclusion of trial will take time, without commenting on the merits of the case, the application is allowed and it is directed that the applicant be released on bail upon his furnishing personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand Only) with one surety in the like amount to the satisfaction of the concerned C.J.M/trial Court for his appearance before the trial Court on all such dates as may be fixed in this behalf by the trial Court during the pendency of trial.

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 trial;
3. The applicant will not indulge himself in extending inducement, threat or promise to any person acquainted with the fact of the case so as to dissuade him 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 prior permission of the trial Court.

C.C. on payment of usual charges.

(RAJEEV KUMAR DUBEY) JUDGE Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.06.08 16:51:38 IST 4 MCRC-20504-2021 (ra) Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.06.08 16:51:38 IST