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 23, Cited by 0]

Chattisgarh High Court

Narendra Dahariya vs State Of Chhattisgarh on 29 January, 2025

Author: Narendra Kumar Vyas

Bench: Narendra Kumar Vyas

                                                 1




                                                                   2025:CGHC:5413

                                                                                NAFR


                      HIGH COURT OF CHHATTISGARH AT BILASPUR
                                      MCRC No. 8118 of 2024

                •   Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama
                    Valley, Police Station Chakarbhata, District Bilaspur Chhattisgarh.
                                                                         --- Applicant

                                              versus

                •   State Of Chhattisgarh Through Station House Officer, Police Station
                    City Kotwali Baloda Bazar, District Baloda Bazar Bhatapara
                    Chhattisgarh.
                                                                      --- Respondent

MCRC No. 8264 of 2024 • Dinesh Kumar S/o Sukalu Ram Aged About 34 Years R/o Raman Tola, Machewabhatha, Mahasamund, District- Mahasamund, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through- Station House Officer, Police Station City Kotwali Balodabazar, District- Balodabazar-Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 8760 of 2024 • Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi Aged About 38 Years R/o Village Sankara, P.S. Berla, District - Bemetara, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District Balodabazar - Bhatapara, Chhattisgarh. Digitally signed by MANISH MANISH YADAV YADAV Date:

2025.01.30 18:06:51 +0530 2
--- Respondent MCRC No. 8990 of 2024
1. Hemant Banjare S/o Panchram Banjare Aged About 29 Years R/o Dhaurabhatta, P.S. Saja, District : Bemetara, Chhattisgarh
2. Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi Aged About 38 Years R/o Village Sankra, P.S. Berla, District : Bemetara, Chhattisgarh
--- Applicants Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District : Balodabazar-Bhathapara, Chhattisgarh
--- Respondent MCRC No. 9043 of 2024
1. Rekhram Sonwani S/o Mangaldas Sonwani Aged About 28 Years Rampura, P.S. Saja District - Bemetara, Chhattisgarh.
2. Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi, Aged About 38 Years R/o Village Sankra, P.S. Berla, District Bemetara, Chhattisgarh.

--- Applicants Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District Balodabazar - Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 8762 of 2024 • Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi, Aged About 38 Years R/o Village Sankra, P.S. Berla, District - Bemetara, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District - Balodabazar -Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 9092 of 2024 • Hemant Banjare S/o Panchram Banjare Aged About 29 Years Dhaurabhatta P.S. Saja District Bemetara, Chhattisgarh. 3

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District Balodabazar Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 9120 of 2024

1. Rekhram Sonwani S/o Mangaldas Sonwani Aged About 28 Years Rampura, P.S. Saja District- Bemetara, Chhattisgarh

2. Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi Aged About 38 Years R/o Village Sankra, P.S. Berla, District- Bemetara, Chhattisgarh

--- Applicants Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District- Balodabazar-Bhatapara, Chhattisgarh

--- Respondent MCRC No. 681 of 2025 • Tilak Dhritlahre S/o Vijay Dhritlahre Aged About 26 Years R/o Mudiyadih P.S. City Kotwali Balodabazar- Balodabazar- Bhatapara (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, P.S.- City Kotwali Balodabazar- Balodabazar- Bhatapara (C.G.)

--- Respondent MCRC No. 7613 of 2024 • Shailendra Banjare S/o Ramesh Banjare Aged About 33 Years R/o Panchshil Nagar Balodabazar, P.S. City Kotwali, Balodabazar, District Balodabazar, Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Balodabazar, District Balodabazar, Chhattisgarh 4

--- Respondent MCRC No. 7627 of 2024 • Shailendra Banjare S/o Ramesh Banjare Aged About 33 Years R/o Panchshil Nagar Balodabazar, District- Balodabazar Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Balodabazar, District- Balodabazar, Chhattisgarh.

--- Respondent MCRC No. 7628 of 2024 • Shailendra Banjare S/o Ramesh Banjare Aged About 33 Years R/o Panchshil Nagar Balodabazar, P.S. City Kotwali, Balodabazar, District Balodabazar, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Balodabazar, District Balodabazar, Chhattisgarh.

--- Respondent MCRC No. 7716 of 2024 • Shailendra Banjare S/o Rameh Banjare, Aged About 33 Years R/o Panchshil Nagar Balodabazar, P.S City Kotwali , Balodabazar, Dist- Balodabazar- Bhatapara Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh R/o Through Station House Officer P.S . City Kotwali , Balodabazar, Dist- Balodabazar- Bhatapara Chhattisgarh.

--- Respondent MCRC No. 7744 of 2024 • Shailendra Banjare S/o Ramesh Banjare Aged About 33 Years R/o Panchshil Nagar Balodabazar, P.S. City Kotwali, Balodabazar, District- Balodabazar-Bhatapara, Chhattisgarh (In Jail) 5

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer P.S. City Kotwali, Balodabazar, District- Balodabazar-Bhatapara, Chhattisgarh

--- Respondent MCRC No. 8471 of 2024 • Brijesh Kumar S/o Jageshwar Ratre Aged About 26 Years R/o Sonbarsa Para, Ward No. 09, Piparsati, District Janjgir-Champa (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Police Station City Kotwali, District Balodabazar - Bhatapara (C.G.)

--- Respondent MCRC No. 7641 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley (Wrongly Mention Ramwaili), Police Station - Chakarbhata, District - Bilaspur Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station

- City Kotwali Baloda Bazar, District Baloda Bazar Bhatapara Chhattisgarh

--- Respondent MCRC No. 7651 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley (Wrongly Mention Ramwaili), Police Station - Chakarbhata, District : Bilaspur, Chhattisgarh

--- Applicant Versus 6 • State Of Chhattisgarh Through Station House Officer, Police Station

- City Kotwali Baloda Bazar, District : Balodabazar-Bhathapara, Chhattisgarh

--- Respondent MCRC No. 7947 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, Ps. Gidhpur, District Balodabazar - Bhatapara, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station- City Kotwali, Balodabazar, District Balodabazar - Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 7949 of 2024 • Mohan Banjare S/o Dashrath Banjare Agjed About 51 Years R/o Harinbhattha, Ps Gidhpur, District Balodabazar-Bhatapara Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station City Kotwali, Balodabazar, District Balodabazar-Bhatapara Chhattisgarh

--- Respondent MCRC No. 7963 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, P.S. Gidhpur, District : Balodabazar-Bhathapara, Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station City Kotwali,j Balodabazar, District : Balodabazar-Bhathapara, Chhattisgarh

--- Respondent 7 MCRC No. 7968 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, Ps. Gidhpuri District Balodabazar-Bhatapara (Chhattisgarh)

--- Applicant Versus • State Of Chhattisgarh Through- Station House Officer, Police Station- City Kotwali Balodabazar, District- Balodabazar-Bhatapara (Chhattisgarh)

--- Respondent MCRC No. 7973 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, Ps Gidhpuri, District Balodabazar-Bhatapara Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station Balodabazar, District Balodabazar-Bhatapara Chhattisgarh

--- Respondent MCRC No. 7983 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, Ps Gidhpur, District Balodabazar-Bhatapara Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station City Kotwali Balodabazar, District Balodabazar-Bhatapara Chhattisgarh

--- Respondent MCRC No. 7987 of 2024 • Mohan Banjare S/o Dashrath Banjare Aged About 51 Years R/o Harinbhattha, P.S. Gidhpuri District Balodabazar Bhatapara Chhattisgarh.

--- Applicant 8 Versus • State Of Chhattisgarh Through Station House Officer, Police Station City Kotwali Balodabazar, District Balodabazar Bhatapara Chhattisgarh.

--- Respondent MCRC No. 7954 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley, Police Station- Chakarbhata, District- Bilaspur, C.G. (In Jail)

--- Applicant Versus • State Of Chhattisgarh Through - Station House Officer, Police Station - City Kotwali Baloda Bazar, - District - Baloda Bazar Bhatapara, C.G.

--- Respondent MCRC No. 7961 of 2024 • Dinesh Kumar S/o Sukalu Ram, Aged About 34 Years R/o Raman Tola, Machewabhatha, Mahasamund, District - Mahasamund (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through - Station House Officer, Police Station City Kotwali Balodabazar, District- Balodabazar Bhatapara (C.G.)

--- Respondent MCRC No. 7974 of 2024 • Dinesh Kumar S/o Sukalu Ram, Aged About 34 Years R/o Raman Tola, Machewabhatha, Mahasamund, District-Mahasamund (C.G.)

--- Applicant Versus • State Of Chhattisgarh, Through- Station House Officer, Police Station-City Kotwali, Balodabazar, District-Balodabazar-Bhatapara (C.G.)

--- Respondent 9 MCRC No. 8350 of 2024 • Narendra Dahariya S/o Pilu Ram Dahariya Aged About 35 Years R/o Kari, Police Station- Lawan, District- Balodabazar, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, Police Station- City Kotwali, Balodabazar, Chhattisgarh.

--- Respondent MCRC No. 8365 of 2024 • Narendra Dahariya S/o Pilu Ram Dahariya, Aged About 35 Years R/o Kari, Police Station- Lawan, District- Balodabazar (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through- The Station House Officer, Police Station- City Kotwali, Balodabazar (C.G.)

--- Respondent MCRC No. 8388 of 2024 • Narendra Dahariya S/o Pilu Ram Dahariya Aged About 35 Years R/o Kari, Police Station Bhatapara, Lawan, District - Balodabazar, Chhattisgarh.

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, Police Station - City Kotwali, Balodabazar Bhatapara, Chhattisgarh.

--- Respondent MCRC No. 8392 of 2024 • Narendra Dahariya S/o Pilu Ram Dahariya Aged About 35 Years Resident Of Kari, Police Station- Lawan, Distt- Balodabazar (Chhattisgarh)

--- Applicant Versus 10 • State Of Chhattisgarh Through The Station House Officer, Police Station- City Kotwali Balodabazar (Chhattisgarh)

--- Respondent MCRC No. 8395 of 2024 • Narendra Dahariya S/o Pilu Ram Dahariya Aged About 35 Years Resident Of Kari, Police Station Lawan, District- Balodabazar- Bhatapara Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through-The Station House Officer, Police Station City Kotwali Balodabazar-Bhatapara Chhattisgarh

--- Respondent MCRC No. 8011 of 2024 • Vijay Kumar S/o Lt. Heeralalbanjare Aged About 44 Years R/o Kanharpuri, Police Station Bhimkhoj, Mahasamund, District- Mahasamund, C.G. (In Jail)

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station- Balodabazar, District Balodabazar, C.G.

--- Respondent MCRC No. 8034 of 2024 • Vijay Kumar S/o Lt. Heeralal Banjare Aged About 33 Years R/o Kanharpuri, Police Station Bhimkhoj, Mahasamund, District Mahasamund (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station Balodabazar, District Balodabazar (C.G.)

--- Respondent 11 MCRC No. 8037 of 2024 • Sanjay Sarang S/o Baliram Sarang Aged About 49 Years R/o Village - Nakti Post - Mandir Hasaud Thana Mana Camp Raipur District - Raipur Chhattisgarh

--- Applicant Versus • State Of Chhattisgarh Through, Police Station Balodabazaar District Balodabazaar-Bhatapara Chhattisgarh

--- Respondent MCRC No. 8440 of 2024 • Hemant Sang S/o Late Dhansay Sang Aged About 50 Years R/o Rawanbhata In Front Of Police Line Gariyaband District - Gariyaband (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Police Station Balodabazar District - Balodabazar - Bhatapara (C.G.)

--- Respondent MCRC No. 8182 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley Police Station Chakarbhata District - Bilaspur (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer Police Station City Kotwali Balodabazar District - Balodabazar Bhatapara (C.G.)

--- Respondent MCRC No. 8764 of 2024 • Dinesh Chaturvedi S/o Jeevan Lal Chaturvedi Aged About 38 Years R/o Village Sankra, P.S. Berla, District Bemetara Cg

--- Applicant Versus • State Of Chhattisgarh Through The Station House Officer, P.S. City Kotwali, District Balodabazar Bhatapara CG 12

--- Respondent MCRC No. 8879 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley (Wrongly Mention Ramwaili), Police Station- Chakarbhata, District- Bilaspur, C.G.

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station- City Kotwali Baloda Bazar,- District- Baloda Bazar- Bhatapar, C.G.

--- Respondent MCRC No. 8880 of 2024 • Jitendra Banjara S/o Brijlal Banjara Aged About 41 Years R/o Rama Valley (Wrogly Mention Ramvaili), Police Station-City Chakarbhatha, District - Bilaspur (C.G.)

--- Applicant Versus • State Of Chhattisgarh Through Station House Officer, Police Station

- City Kotwali Baloda Bazar, District - Baloda Bazar Bhatapara (C.G.)

--- Respondent For Applicants : Mr. Rajeev Shrivastava, Sr. Advocate alongwith Mr. Hemant Kesharwani, Ms. Sakshi Chhabra and Suresh Tandan, Ms. Hamida Siddiqui appears through video conferencing, Mr. Harshwardhan Parganiha with Ms. Saloni Verma, Mr. Aseem Bhagwat Gopal, Mr. Satya Prakash Verma with Ms. Ritika Verma, Mr. S.C. Verma, Sr. Advocate alongwith Mr. Manharan Lal Sahu, Mr. Sanjay Agrawal, Mr. Aishwarya Kumar Dubey, Advocates For Respondent/State : Mr. Neeraj Sharma, Dy. Advocate General Hon'ble Shri Justice Narendra Kumar Vyas Order on Board 13 29.01.2025

1. Since the applicants have been arrested in the same incident, but total 13 different crime numbers have been registered against them and also charged for the same offence, they are heard analogously and their bail applications are being disposed of by this common order. The details of MCRC number, Name of the accused, Crime No., offence for which they are charge-sheeted and their date of incarceration are given in the tabulation form as under:

Case No. Name of Crime Offence under Section Date of Applicant/ No. incarceratio Accused n 382 Sec. 147, 148, 149, 294, MCRC/8118/2024 Jitendra 13.06.2024 /2024 353, 332, 186, 341, 120-

Banjara B, 307 of IPC and Sec. 3 & 4 of Prevention of Damage of Public Propety Act, 1984 384 Sec. 147, 148, 149, 186, MCRC/8264/2024 Dinesh 15.07.204 /2024 353, 332, 435, 427, 120- Kumar B, 307, 440 of IPC, Sec.

                                           25 and 27 of Arms Act
                                           and Sec. 3 & 4 of
                                           Prevention of Damage of
                                           Public Propety Act, 1984
                                  378/     Sec. 147, 148, 149, 186,
 MCRC/8760/2024    Dinesh                                               15.07.2024
                                  2024     353, 332, 435, 120-B, of
                   Chaturvedi
                                           IPC & 3 & 4 of Prevention
                                           of Damage of Public
                                           Propety Act, 1984
                                   377     Sec. 147, 148, 149, 186,
 MCRC/8990/2024    1. Hemant                                            15.07.2024
                                  /2024    353, 332, 435, 307, 396,
                   Banjare
                                           120-B, of IPC & 3 & 4 of
                   2. Dinesh               Prevention of Damage of
                   Chaturvedi              Public Propety Act, 1984
                                   380     Sec. 147, 148, 149, 186,
 MCRC/9043/2024    1. Rekhram                                           16.07.2024
                                  /2024    294, 353, 332, 435, 307,
                   Sonwani                                                  &
                                           427, 436, 440, 120-B, of
                                                                        15.07.2024
                   2. Dinesh               IPC & 3 & 4 of Prevention
                   Chaturvedi              of Damage of Public
                                           Propety Act, 1984
                                   382     Sec. 147, 148, 149, 294,
 MCRC/8762/2024    Dinesh                                               15.07.2024
                                  /2024    341, 186, 353, 332, 307,
                   Chaturvedi
                                           427, 440, 120-B, of IPC &
                                           3 & 4 of Prevention of
                                           Damage       of     Public
                                           Propety Act, 1984
                                   384     Sec. 147, 148, 149, 186,
 MCRC/9092/2024    Hemant                                               15.07.2024
                                  /2024    353, 332, 435, 307, 427,
                   Banjare
                                           120-B, of IPC & 3 & 4 of
                                           Prevention of Damage of
                                    14


                                        Public Propety Act, 1984
                                        and Sec. 25 & 27 of Arms
                                        Act
                                389     Sec. 436, 147, 149, 278,
MCRC/9120/2024   1. Rekhram                                          16.07.2024
                               /2024    186, 440 of IPC & 3 & 4
                 Sonwani
                                        of Prevention of Damage
                 2. Dinesh              of Public Propety Act,
                 Chaturvedi             1984 and Sec. 25 & 25(a)
                                        of Indian Telegraph Act,
                                382     Sec. 147, 148, 149, 353,
MCRC/681/2025    Tilak                                               31.07.2024
                               /2024    332, 294, 186, 341, 120-
                 Dhritlahare
                                        B, 427, 307 of IPC
                                377     Sec. 147, 148, 149, 186,
MCRC/7613/2024   Shailendra                                          12.08.2024
                               /2024    353, 332, 307, 435, 440,
                 Banjare
                                        395, s120-B, of IPC & 3
                                        & 4 of Prevention of
                                        Damage       of   Public
                                        Propety Act, 1984
                                378     Sec. 147, 148, 149, 186,
MCRC/7627/2024   Shailendra                                          07.08.2024
                               /2024    353, 332, 395, 307, 435,
                 Banjare
                                        440, 120-B, of IPC & 3 &
                                        4 of Prevention of
                                        Damage       of    Public
                                        Propety Act, 1984
                                382     Sec. 147, 148, 149, 186,
MCRC/7628/2024   Shailendra                                          06.07.2024
                               /2024    353, 332, 307, 341, 427,
                 Banjare
                                        435, 440, 395, s120-B, of
                                        IPC & 3 & 4 of Prevention
                                        of Damage of Public
                                        Propety Act, 1984
                                379     Sec. 147, 148, 149, 294,
MCRC/7716/2024   Shailendra                                          12.08.2024
                               /2024    506, 335, 186, 332, 307,
                 Banjare
                                        435, 436, 120-B, of IPC &
                                        3 & 4 of Prevention of
                                        Damage       of     Public
                                        Propety Act, 1984
                                380     Sec. 147, 148, 149, 294,
MCRC/7744/2024   Shailendra                                          12.08.2024
                               /2024    506, 335, 186, 332, 307,
                 Banjare
                                        427, 435, 436, 120-B, of
                                        IPC & 3 & 4 of Prevention
                                        of Damage of Public
                                        Propety Act, 1984
                                380     Sec. 147, 148, 149, 294,
MCRC/8471/2024   Brijesh                                             13.06.2024
                               /2024    186, 332, 307, 427, 435,
                 Kumar
                                        120-B, of IPC & 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                393     436, 147, 148, 149 of IPC
MCRC/7641/2024   Jitendra                                            11.07.2024
                               /2024
                 Banjara
                                381     Sec. 147, 148, 149, 294,
MCRC/7651/2024   Jitendra                                            11.07.2024
                               /2024    506, 186, 332, 353, 307,
                 Banjare
                                        120-B, of IPC & 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                379     Sec. 147, 148, 149, 294,
MCRC/7947/2024   Mohan                                               15.07.2024
                               /2024    506, 335, 186, 332, 307,
                 Banjare
                                        427, 435, 436, 120-B of
                                        IPC & 3 & 4 of Prevention
                                 15


                                     of Damage of Public
                                     Propety Act, 1984
                             378     Sec. 147, 148, 149, 186,
MCRC/7649/2024   Mohan                                             15.07.2024
                            /2024    353, 332, 333, 307, 435,
                 Banjare
                                     440, 120-B of IPC & 3 &
                                     4 of Prevention of
                                     Damage       of   Public
                                     Propety Act, 1984
                             377     Sec. 147, 148, 149, 186,
MCRC/7963/2024   Mohan                                             15.07.2024
                            /2024    353, 332, 307, 427, 120-
                 Banjare
                                     B of IpsC & 3 & 4 of
                                     Prevention of Damage of
                                     Public Propety Act, 1984
                             380     Sec. 147, 148, 149, 186,
MCRC/7968/2024   Mohan                                             15.07.2024
                            /2024    332, 294, 307, 353, 427,
                 Banjare
                                     435, 120-B of IPC & 3 &
                                     4 of Prevention of
                                     Damage       of   Public
                                     Propety Act, 1984
                             389     Sec. 436, 147, 149, 278,
MCRC/7973/2024   Mohan                                             15.07.2024
                            /2024    186, 440 of IPC & 3 & 4
                 Banjare
                                     of Prevention of Damage
                                     of Public Propety Act,
                                     1984
                             386     Sec.    153A,     505(1),
MCRC/7983/2024   Mohan                                             15.07.2024
                            /2024    505(1)(B),     505(1)(C),
                 Banjare
                                     109, 120(B), 147, 148,
                                     149, 186, 353, 332, 333,
                                     307, 435, 436, 341, 427
                                     of IPC & 3 & 4 of
                                     Prevention of Damage of
                                     Public Propety Act, 1984
                             381     Sec. 147, 148, 149, 506,
MCRC/7987/2024   Mohan                                             15.07.2024
                            /2024    186, 332, 294, 307, 353,
                 Banjare
                                     435, 120-B of IPC & 3 &
                                     4 of Prevention of
                                     Damage       of   Public
                                     Propety Act, 1984
                             377     Sec. 147, 148, 149, 186,
MCRC/7954/2024   Jitendra                                          16.06.2024
                            /2024    307, 353, 427, 120-B of
                 Banjara
                                     IPC & 3 & 4 of Prevention
                                     of Damage of Public
                                     Propety Act, 1984
                             379     Sec. 147, 148, 149, 186,
MCRC/7961/2024   Dinesh                                            15.07.2024
                            /2024    332, 294, 307, 506, 333,
                 Kumar
                                     427, 395, 397, 353, 427,
                                     435, 436, 120-B of IPC &
                                     3 & 4 of Prevention of
                                     Damage       of     Public
                                     Propety Act, 1984, Sec. 2
                                     of Prevention of Insults to
                                     National Honour Act,
                                     1971
                             377     Sec. 147, 148, 149, 186,
MCRC/7974/2024   Dinesh                                            15.07.2024
                            /2024    332, 307, 353, 427, 120-
                 Kumar
                                     B of IPC & 3 & 4 of
                                     Prevention of Damage of
                                     Public Propety Act, 1984
                                    16


                                377     Sec. 147, 148, 149, 186,
MCRC/8350/2024   Narendra                                            26.06.2024
                               /2024    332, 440, 435, 307, 395,
                 Dahariya
                                        120-B of IPC & 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                378     Sec. 147, 148, 149, 186,
MCRC/8365/2024   Narendra                                            26.06.2024
                               /2024    353, 332, 435, 307, 395,
                 Dahariya
                                        120-B of IPC & 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                389     Sec. 436, 147, 149, 278,
MCRC/8388/2024   Narendra                                            26.06.2024
                               /2024    186, 440, of IPC & 3 & 4
                 Dahariya
                                        of Prevention of Damage
                                        of Public Propety Act,
                                        1984 and 25 & 25A of the
                                        Indian Telegraph Act
                                380     Sec. 147, 148, 149, 186,
MCRC/8392/2024   Narendra                                            26.06.2024
                               /2024    294, 332, 333, 353, 427,
                 Dahariya
                                        440, 435, 307, 436, 120-
                                        B of IPC & 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                381     Sec. 147, 148, 149, 294,
MCRC/8395/2024   Narendra                                            26.06.2024
                               /2024    506, 186, 332, 353, 435,
                 Dahariya
                                        307, 120-B of IPC & 3 &
                                        4 of Prevention of
                                        Damage       of   Public
                                        Propety Act, 1984
                                384     Sec. 147, 148, 149, 186,
MCRC/8011/2024   Vijay Kumar                                         15.07.2024
                               /2024    353, 332, 440, 435, 427,
                                        307, 120-B of IPC & 3 &
                                        4 of Prevention of
                                        Damage      of     Public
                                        Propety Act, 1984 and
                                        Sec. 25 & 27 of Arms Act
                                379     Sec. 147, 148, 149, 186,
MCRC/8034/2024   Vijay Kumar                                         15.07.2024
                               /2024    353, 332, 435, 436, 307,
                                        294, 506, 333, 427, 395,
                                        297, 120-B of IPC & Sec.
                                        3 & 4 of Prevention of
                                        Damage        of   Public
                                        Propety Act, 1984 and
                                        Sec. 02 of the Prevention
                                        of Insults to the National
                                        Honour, 1971
                                377     Sec. 147, 148, 149, 186,
MCRC/8037/2024   Sanjay                                              16.06.2024
                               /2024    353, 332, 307, 427, 120-
                 Sarang
                                        B of IPC & Sec. 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                377     Sec. 147, 148, 149, 186,
MCRC/8440/2024   Hemant                                              13.06.2024
                               /2024    353, 332, 307, 427, 120-
                 Sang
                                        B of IPC & Sec. 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                383     Sec. 147, 148, 149, 186,
MCRC/8182/2024   Jitendra                                            13.06.2024
                               /2024    332, 353, 440, 435, 436,
                 Banjara
                                        427, 307, 120-B of IPC &
                                        Sec. 3 & 4 of Prevention
                                    17


                                        of Damage of Public
                                        Propety Act, 1984
                                381     Sec. 147, 148, 149, 294,
 MCRC/8764/2024   Dinesh                                            22.07.2024
                               /2024    506, 186, 332, 353, 435,
                  Chaturvedi
                                        307, 427, 440, 120-B of
                                        IPC and Sec. 3 & 4 of
                                        Prevention of Damage of
                                        Public Propety Act, 1984
                                384     Sec. 147, 148, 149, 186,
 MCRC/8879/2024   Jitendra                                          03.08.2024
                               /2024    332, 353, 440, 435, 427,
                  Banjara
                                        307, 120-B of IPC & Sec.
                                        3 & 4 of Prevention of
                                        Damage      of     Public
                                        Propety Act, 1984 and
                                        Sec. 25 & 27 of Arms Act
                                378     Sec. 147, 148, 186, 332,
 MCRC/8880/2024   Jitendra                                          03.08.2024
                               /2024    353, 440, 435, 307, 395,
                  Banjara
                                        120-B of IPC & Sec. 3 &
                                        4 of Prevention of
                                        Damage       of    Public
                                        Propety Act, 1984


2. The applicants have preferred these First Bail Applications under Section 483 of B.N.S.S., 2023 for grant of regular bail, as they have been arrested on various dates as mentioned in the table in connection with Crime No. 384/2024, registered at Police Station City Kotwali Balodabazar, District - Balodabazar (C.G.) for the offence punishable under Sections 120B, 147, 148, 149, 186, 353, 332, 435, 427, 307, 440 of IPC and Sections 3 and 4 of Prevention of Damage to Public Property Act (PDPPA), 1984 & Sections 25 and 27 of Arms Act.

3. The prosecution story, in brief, is that the present complainant-

Deputy Superintendent of Police has lodged a complaint on 13.06.2024 before Police Station- City Kotwali, Baloda-Bazar alleging that some persons belonging to Satnami Samaj have committed incident of assault, vandalism and arson on 10.06.2024 on the pretext that on 15/16th May, 2024 at Village- Mahakoni, Police Station- Amargupha, Giroudpuri, a monument of Satnami Samaj was damaged and loss to the said property was done, therefore, 18 Crime No. 105/2024 for commission of offence under Section 295, 34 of IPC was registered on 17.05.2024. The police after investigation have submitted charge-sheet against Sultu Kumar Yadav & two others before the learned Judicial Magistrate First Class, Kasdol, District- Baloda-Bazar. Thereafter the President of Satnami Samaj Chhattisgarh and other office bearers including office bearers of political parties have submitted an application on 30.05.2024 wherein permission to conduct the conference of the community was sought, to conduct CBI enquiry was demanded. It was also decided that by conducting congregate between 3-4 p.m. a memo has to be handed over to the Collector- Balodabazar, wherein 10 persons were authorized to meet the Collector which was allowed with certain conditions. Thereafter, a meeting was also organized in the office of Joint Collector, Balodabazar on 07.06.2024 wherein it was also agreed by the Satanami Samaj that they will conduct the congregate in a peaceful manner without disturbing the peace and tranquility of the area. Accordingly, the permission was granted on the conditions of maintaining peace and tranquility. Thereafter, the congregate was started on 10.06.2024 at 11 a.m. where the administration deployed police persons to maintain the law and order. All of a sudden, at about 2.30 - 6.00 p.m. the congregate started stone pelting at office of Superintendent of Police, District Panchayat, Tahsil office and caused damage to the property and official records were also damaged. Accordingly, FIR was registered. In the incident, 134 motorcycles, 29 four wheeler vehicles and 1 fire brigade, 17 government vehicles, 12 government 19 four wheeler vehicles were damaged causing loss of total Rs. 2.82 crores.

4. This Court has directed the State to file an affidavit explaining how much loss to the public exchequer has been caused by the action of the accused persons and also to produce the video of procession to demonstrate how many persons assembled on the spot. In pursuance of direction given by this Court, the State has filed affidavit of Inspector, Cyber Cell, Balodabazar, District- Balodabazar-Bhatapara (C.G.) wherein he has stated in paragraph 19 of the affidavit as under :-

"19. It is respectfully submitted that due to the criminal conspiracy of the applicants, the supporters of the applicants along with agitators damaged the loss of public at large. It is further submitted that overall damages in all 13 FIRs, is estimated 10,21,00,000/- (Rs. Ten Crores Twenty One Lakhs)."

5. Learned counsel for the applicants would submit that the applicants have been falsely implicated only because they are members of Satnami caste and the applicants have been arrested only on grounds of suspicion since the FIR was lodged against unknown offenders. Memorandum statement of applicants were recorded and seizure of stones and a stick have been shown in the challan against the present applicants. However, no seizure has been actually made from the present applicants and entire matter is cooked up. No documents or evidence has been placed in final report to show that the present applicants were actively participating in committing the alleged crime. They would further submit that there is no direct and substantial evidence against the present applicants in the entire charge-sheet. The incident took place on 20 10.06.2024 and the applicants were arrested on the dateds mentioned above. They would further submit that the TIP has been done in violation of the norms required under the law for identification parade as such, involvement of the applicants for the aforesaid offence is illegal. They would further submit that from the basis of materials so collected by the prosecution under Section 307 of the IPC cannot be made out. They would further submit that except this section, all the sections are triable by the Magistrate. The medical document itself suggests that the injuries inflicted were not grievous as per the medical documents annnexed with charge sheet. They would further submit that the only incriminating documents available against the present applicant are: i. Seizure memo, ii. Test Identification Parade (hereinafter referred to as "TIP") and he would submit that both the above documents are apparently faulty. They would further submit that nature and gravity of offence alone cannot be the sole ground for rejection of bail.

6. They would further submit that there is no chance of absconding, chance of influencing the witnesses. Lastly they would submit that the investigation has been completed, charge-sheet has been filed and they are in jail for more than 6-7 months. It has also been contended that other co-accused Narayan Miri whose bail application was rejected by this Court have preferred Special Leave to Appeal (Criminal) No. 14169/2024 and the Hon'ble Supreme Court vide its order dated 24.01.2025 has granted the bail to the co- accused. The operative part of the order is as under:

"Considering the period of incarceration of the petitioner and the entire facts and circumstances of this case, we are 21 of the opinion that a case of bail is made out for the petitioner and therefore, the prayer for bail is allowed. Accordingly, the petitioner is directed to be released on bail forthwith on the usual terms and conditions to be decided by the concerned court."

7. Thus, they would submit that they are also entitled for bail on the ground of parity and long incarceration period, completion of investigation against them and no custodial remand is required as the charge-sheet has already been submitted.

8. On the other hand learned State counsel vehemently objected the submission of the learned counsel for the applicants and would submit that after registration of the FIR sufficient material has been collected by the prosecution and the statements of the witnesses were recorded. He would further submit that the applicants have been identified by the complainant and the mobile record of the applicants also suggest their presence at the place of occurrence, Thus, he would submit that there was involvement of the applicants in the commission of crime, therefore, he would pray for rejection of the bail.

9. Learned State counsel would submit that the present case relates to the large scale violence and fire incident which took place in the Balodabazar- Bhatapara district and it is a rare occurrence of such a large scale of violence in the State of Chhattisgarh which has caused damage of Government and public property to an estimated amount is 4,03,950/-. He would further submit that in all 13 FIRs have been registered by the incident committed by the same mob at different places at Baloda Bazar District which is not a big district, is estimated to Rs.10,21,00,000/- (Rs. Ten Crores Twenty One Lakhs). 22

10. He would further submit that the accused persons have acted in furtherance of the criminal conspiracy and have committed the offence of rioting, used criminal force, assaulted the public servants to prohibit them from discharging their duties, by obstructing the public way they have caused wrongful confinement, caused damages to the property, set fire the buildings and vehicles, and attacked the Police Officers.

11. He would further submit that the serious allegations have been leveled regarding the involvement of the present applicants in the violence and agitation which ultimately resulted in destruction of Public Property and public building at a large scale; wherein at the Collectorate building more than 257 vehicles have been burnt, including the vehicles owned by Government officers, 3 fire extinguisher vehicles and many vehicles belonging to general public have also been burnt during the incident. It would be pertinent to mention here that the vehicles of one of the judicial officer of the Family Court has also been burnt for which a different F.I.R. has been registered. Looking to the nature and gravity of the offence which resulted in destroying the peace & rule of law of the entire State as well as the role of the applicants in provoking the riots and the role in causing damage to the public property, their bail applications may kindly be rejected.

12. I have learned counsel for the parties and perused the diary and considering the order passed by the Hon'ble Supreme Court in case of Narayan Miri (Supra).

13. Considering the fact that the applicants are in incarceration for 6-7 months, charge-sheet has already been filed and trial may take 23 some time, I am of the view that a case of bail is made out by the applicants.

14. Accordingly, all the bail applications filed under Section 483 of Bhartiya Nagrik Suraksha Sanhita, 2023 are allowed and all the applicants are directed to be released on bail forthwith. It is directed that the applicants shall be released on bail on each of them furnishing a personal bond for a sum of Rs. 25,000/- with one surety in the like amount to the satisfaction of the concerned trial court. They shall appear before the trial court on each and every date given by the said trial court, till disposal of the trial.

15. Certified copy as per rules.

Sd/-

(Narendra Kumar Vyas) Judge Manish