Madhya Pradesh High Court
Kallu vs The State Of Madhya Pradesh Thr on 12 October, 2018
THE HIGH COURT OF MADHYA PRADESH
M.Cr.C. No. 36816/2018
(Kallu Vs. State of M.P.)
(1)
Gwalior, dated : 12/10/2018
Shri Pradeep Katare, Advocate for the applicant.
Shri S.S.Dhakad, Public Prosecutor for the respondent-
State.
Case Diary is perused.
Learned counsel for the rival parties are heard. The applicant has filed this first application under section 439 of the Cr.P.C. for grant of bail.
The applicant has been arrested by Police Station Raun, District Bhind, in connection with Crime No.234/2018 registered in relation to the offences punishable under sections 147, 148, 149, 307 and 294 read with 34 of the IPC.
Prosecution story, in short, is that on 21/7/18, at about 2.15 pm, the applicant along with co-accused persons was loading sand from complainant's agricultural field in four Tractor Trolleys. When the complainant and his sons stopped them, they started using filthy language. Thereafter, complainant and his sons went to their home. After sometime, applicant along with co-accused persons armed with guns, country made pistol and Lathis and with a common intention to kill, came to his house and started firing. Co-accused Udaiveer Singh fired a gun shot which hit one Satyaram Kushwaha, due to which his life was endangered. Thereafter, all of them threatened the complainant and ran away.
Learned counsel for the applicant submits that the applicant has been falsely implicated. According to him, there is no allegation of causing injury to anyone against the present applicant. As per prosecution version, main accused is co- accused Udaiveer Singh. He is in custody since 30/7/18. He is a permanent resident of Mangarh, P.S.Raun, District Bhind and THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 36816/2018 (Kallu Vs. State of M.P.) (2) there is no likelihood of his absconsion, if released on bail. With the aforesaid submissions, prayer for grant of bail is made.
Learned Public Prosecutor opposed the application and prayed for its rejection by contending that on the basis of the allegations and the material available on record, no case for grant of bail is made out. It is submitted that there is recovery of a 315 bore country made pistol from the applicant.
However, it would not be desirable to enter into the merits of the rival contentions at this juncture. Considering the facts and circumstances of the case coupled with the fact that trial is not likely to conclude in near future and prolonged pre-trial detention being an anathema to the concept of liberty, this Court is inclined to extend the benefit of bail to the applicant.
Accordingly, without expressing any opinion on merits of the case, this application is allowed and it is directed that the applicant namely Kallu be released on bail on furnishing a personal bond in the sum of Rs. 50,000/- (Rupees Fifty Thousand only) with two solvent sureties each in the like amount to the satisfaction of the trial Court/committal Court for his appearance on the dates given by the concerned Court.
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 investigation/trial, as the case may be;
3. The applicant will not indulge himself in extending 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 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;
THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No. 36816/2018 (Kallu Vs. State of M.P.) (3)
5. The applicant will not seek unnecessary adjournments during the trial; and
6. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be.
A copy of this order be sent to the Court concerned for compliance.
C.c. as per rules.
(S.A. Dharmadhikari) Judge (and) ANAND SHRIVASTAVA 2018.10.12 18:42:57 +05'30'