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 4, Cited by 3]

Chattisgarh High Court

Bhupendra Jaiswal vs State Of Chhattisgarh 10 Cont/16/2018 ... on 22 January, 2018

Author: Sanjay K. Agrawal

Bench: Sanjay K. Agrawal

                                       1

                                                                       NAFR

             HIGH COURT OF CHHATTISGARH, BILASPUR

                     Misc. Criminal Case No.7678 of 2017

Bhupendra Jaiswal, S/o Sunder Lal Jaiswal, aged about 28 years, R/o
Bhaurakachhar (wrongly mentioned as Dhourakachhar), Post Bandha, P.S.
Takhatpur, Distt. Bilaspur (C.G.)
                                                         ---- Applicant

                                    Versus

State of Chhattisgarh, Through the Station House Officer, Takhatpur, Distt.
Bilaspur (C.G.)
                                                         ---- Non-applicant

For Applicant:            Mr. Ram Narayan Sahu, Advocate.
For Non-applicant:        Mr. Ashish Surana, Panel Lawyer.

                     Hon'ble Shri Justice Sanjay K. Agrawal

                               Order On Board

22/01/2018

   1.

The accused/applicant has moved this bail application under Section 439 of the Code of Criminal Procedure, 1973 for releasing him on regular bail during trial in connection with Crime No.144/2017, registered at Police Station Takhatpur, Distt. Bilaspur, for the offence punishable under Sections 34 (2) and 59 of the Chhattisgarh Excise Act, 1915.

2. Case of the prosecution, in brief, is that 39.600 bulk liters of illicit liquor was seized by the police from the present applicant.

3. Learned counsel for the applicant submits that the applicant has not committed any offence, he has falsely been implicated in the case, he is in custody since 17-9-2017 and therefore, he may be released on bail. He further submits that in excise cases the applicant has been acquitted and he has filed copies of the judgments of acquittal on 19- 1-2018.

2

4. On the other hand, learned counsel for the State opposes the bail application.

5. I have heard learned counsel appearing for the parties and perused the case diary.

6. Taking into consideration the condition incorporated in Section 59- A(ii) of the Chhattisgarh Excise Act, 1915, and bearing in mind the principles of law laid down in Banti Singh v. State of Chhattisgarh (M.Cr.C.No.6846 of 2014, decided on 05.01.2015), if the facts of the present case are examined, it is apparent that only 39.600 bulk liters of illicit liquor has been seized from the applicant which is more than the prescribed limit of 5 bulk liters, but looking to the fact that the applicant is in custody from 17-9-2017, the case is triable by the Judicial Magistrate First Class, trial is likely to take some more time and further taking into account the nature and gravity of offence and the plea raised by the applicant that he has falsely been implicated in the case, I am of the opinion that present is a fit case in which the applicant should be enlarged on regular bail.

7. Accordingly, the bail application filed under Section 439 of the CrPC is allowed. It is directed that on furnishing a personal bond in the sum of Rs.50,000/- with one surety in the like sum to the satisfaction of the concerned Court for his appearance as and when directed, the applicant shall be released on bail, subject to following conditions:

1. That, the applicant shall furnish a specific undertaking that while on bail, he will not commit any excise offence, otherwise bail granted to him shall be liable to be cancelled and shall co-

operate the investigation / trial.

2. That, the accused/applicant shall make himself available for interrogation before the concerned Investigating Officer as and 3 when required and the accused/applicant shall not, directly or indirectly, make any 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 any police officer.

3. That, the accused/applicant shall not act, in any manner, which will be prejudicial to fair and expeditious trial.

Sd/-

(Sanjay K. Agrawal) Judge Soma