Citation : 2021 Latest Caselaw 2136 Chatt
Judgement Date : 3 September, 2021
1
CRA No.523 of 2020
CRA No.54 of 2021
CRA No.,642 of 2020
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Proceedings through video conferencing
CRA No. 523 of 2020
1. Subal Kumar Choudhari @ Subi Babu S/o Late Satyanarayan
Choudhari Aged About 52 Years R/o Village Patharlasa, Post Dhadora,
Police Station Tetulikhuti, District Navrangpur, Odisha., District :
Nabarangapur *, Orissa
---- Appellant
Versus
1. State of Chhattisgarh Through Station House Officer Police Station
Nagarnar, District Bastar, Chhattisgarh., District : Bastar(Jagdalpur),
Chhattisgarh
---- Respondent
CRA No. 54 of 2021
1. Jadupati Harijan @ Montu Harijan S/o Rupdhar Harijan Aged About 28 Years R/o Village Patharalasa Dhandra Distt. Nabrangpur (Orissa)
---- Appellant
Versus
1. State of Chhattisgarh Through- P.S. Nagarnar (Outpost Bakawand), Distt. Bastar, Chhattisgarh.
---- Respondent
CRA No. 642 of 2020
1. Manoj Tiwari, S/o Late Ram Niwas Tiwari, Aged About 49 Years R/o Near Mangal Bhawan, Ambedkar Ward, Jagdalpur, Tehsil And District Jagdalpur Chhattisgarh., District : Bastar(Jagdalpur), Chhattisgarh
---- Appellant
CRA No.523 of 2020 CRA No.54 of 2021 CRA No.,642 of 2020
Versus
1. State of Chhattisgarh, Through The Station House Officer, Police Station Nagarnar Police Chowki - Bakawanda, Bastar District Bastar Chhattisgarh., District : Bastar(Jagdalpur), Chhattisgarh
---- Respondent
_____________________________________________________
For respective Appellants - Shri Chandra Bhushan Kesharwani, Shri Manay Nath Thakur, Shri Malay Shrivastava, Advocates.
For Respondents/State - Shri V.R.Tiwari, Additional Advocate General with Shri Arjit Tiwari, Panel Lawyer.
Hon'ble Shri Prashant Kumar Mishra Ag. Chief Justice Hon'ble Shri Gautam Chourdiya J.
Order on Board By Hon'ble Shri Prashant Kumar Mishra Ag. Chief Justice
03-09-2021
1. Since all three bail applications are arising out of the same crime
number, they are being heard and decided by this common order.
2. This appeal under Section 21 (4) of the National Investigation Agency Act, 2008 has been preferred challenging the order passed by the trial Court refusing to enlarge the appellants on bail.
3. The prayer for bail is made by the appellants in connection with Crime No.68/2019, registered at Police Station - Nagarnar (Bakawand), District - Bastar (C.G.) for offence punishable under Section 4 & 5 of the Explosive Substance Act read with Section 34 of the Indian Penal Code, Section 38 (2) and 39 (2) of the Unlawful Activities (Prevention) Act.
CRA No.523 of 2020 CRA No.54 of 2021 CRA No.,642 of 2020
4. In course of hearing, learned counsel for the appellants fairly submitted that the trial has come to an end and it is posted for delivery of judgments after two days i.e. on 06-09-2021.
5. In view of the above, since the trial is already complete, no case for release of the appellants on bail is made out.
6. Accordingly, all the applications are dismissed.
SD/- SD/-
(Prashant Kumar Mishra) (Gautam Chourdiya)
Acting Chief Justice Judge
Amardeep
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!