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 1, Cited by 0]

Madhya Pradesh High Court

Mohan Bajaj vs The State Of Madhya Pradesh on 12 May, 2022

Author: Rajendra Kumar Verma

Bench: Rajendra Kumar Verma

                                                                              1
                                                         IN THE HIGH COURT OF MADHYA PRADESH
                                                                       AT INDORE
                                                                            BEFORE
                                                         HON'BLE SHRI JUSTICE RAJENDRA KUMAR (VERMA)
                                                                      ON THE 12th OF MAY, 2022

                                                           MISC. CRIMINAL CASE No. 5570 of 2022

                                                    Between:-
                                                    MOHAN BAJAJ,
                                                    S/O SHRICHAND RAI BAJAD,
                                                    AGED ABOUT 43 YEARS,
                                                    OCCUPATION: BUSINESS
                                                    R/O. 4/24, NAYAPURA, NEW SIYAGANJ,
                                                    DIST.:INDORE (MADHYA PRADESH)

                                                                                                           .....APPLICANT
                                                    (BY SHRI PRATEEK MAHESHWARI )

                                                    AND

                                                    THE STATE OF MADHYA PRADESH
                                                    STATION HOUSE OFFICER THROUGH
                                                    POLICE STATION M.G. ROAD
                                                    DIST.:INDORE (MADHYA PRADESH)

                                                                                                       .....RESPONDENTS
                                                    (BY SHRI HEMANT SHARMA, GOVT. ADVOCATE)

                                                  This application coming on for admission this day, the court passed the
                                            following:
                                                                               ORDER

Applicant has preferred this petition under Section 482 read with Section 440 of Cr.P.C being aggrieved with the order dated 10.12.2018 passed by Eleventh Additional Sessions Judge, District Indore in Bail Application No.4269/2018 whereby the learned trial Court has imposed strict conditions.

Learned counsel for the applicant has submitted that although the Signature Not VerifiedDigitally signed by SAN SUMATHI anticipatory bail of the applicant was allowed, however, learned judge has JAGADEESAN Date: 2022.05.13 10:02:20 IST imposed excessive bail condition of furnishing personal bond of Rs.1.00 Crore 2 a s well as two solvent securities of Rs.50/- Lacs each. Learned trial Court without appreciating the peculiar facts and circumstances of the case, the documents on record imposed the onerous conditions upon the petitioner, without considering the implications of its financial burden on the petitioner. Therefore, learned counsel prayed that the impugned order dated 10.12.2018 be quashed to the extent it imposes excessive and arbitrary condition while granting anticipatory bail.

Learned Govt. Advocate for the respondent/State opposed the prayer and prayed for rejection of this application.

On due consideration of the facts and circumstances of the case and on perusal of the record, this Court finds it appropriate under the given facts and circumstances to modify the order impugned to the extent that the petitioner shall furnish personal bond in the sum of Rs.40/-lacs in place of Rs.1.00 Crore and shall furnish two sureties of Rs.20/-lacs each in place of Rs.50/- lacs each. However, the mode of furnishing the bond and surety shall remain unchanged.

In view of the above modification, the petition is partly allowed and disposed off.

Certified copy, as per rules.

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





                                                                                               (RAJENDRA KUMAR (VERMA))
                                                                                                        JUDGE
                                             sumathi

Signature Not Verified
              VerifiedDigitally
                       Digitally signed by
  SAN                  SUMATHI
                       JAGADEESAN
                       Date: 2022.05.13
                       10:02:20 IST