Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh vs State Of Chhattisgarh
2022 Latest Caselaw 4858 Chatt

Citation : 2022 Latest Caselaw 4858 Chatt
Judgement Date : 28 July, 2022

Chattisgarh High Court
Santosh vs State Of Chhattisgarh on 28 July, 2022
                                                                            NAFR

              HIGH COURT OF CHHATTISGARH, BILASPUR

                          MCRC No. 6722 of 2022

 • Santosh, S/o Rampal Sahu, Aged About 48 Years, R/o Plot No. 271, Small
   Factory Area, Bhandara Road, Near Harihar Mandir, Pritam Complex,
   Nagpur Maharashtra At Present In Central Jail.

                                                                   ---- Applicant

                                    Versus

 • State of Chhattisgarh Through The Police Station Azad Chowk, Raipur
   Chhattisgarh.

                                                               ---- Respondent

28/07/2022 Shri B.P. Sharma, Counsel for the Applicant.

Shri Shivnath Shrivas, P.L for the State.

Call for the case-diary.

Heard on I. A. No.02/2022 which is an application for grant of ad-interim bail to the applicant.

The accused/applicant has preferred this petition for grant of regular bail in connection with Crime No.167/2022 registered at Police Station- Azad Chowk, District- Raipur, (C.G.) for the offence punishable under Sections 420, 120-B of the Indian Penal Code.

Learned counsel for the applicant submits that after perusal of the FIR, it would be clear that there is no allegation of cheating against the present applicant and main allegation of cheating is against one Swapnil Mittal alleged by the complainant. The applicant has filed the writ petition bearing WPCR No. 608 of 2022, wherein vide order dated 22.07.2022, this Court has been pleased to grant ad-interim protection in favour of the petitioner, therefore, he may be released on ad-interim bail till final disposal of the bail application. In support of his argument, learned counsel for the applicant has placed reliance on the judgment rendered by Hon'ble Supreme Court in the matter of Satender Kumar Antil v. Central Bureau of Investigation reported in AIR 2022 SC 3386.

Per contra, learned State counsel vehemently opposes the ad-interim bail application filed by the applicant and submits that looking to the FIR, there is direct allegation of cheating against the applicant by the complainant.

I have heard learned counsel for the parties and perused the material available on record including order dated 22.07.2022 passed in WPCR No. 608/2022, whereby it is observed as under:-

"Having considered the contents of FIR, prima facie, it appears that the main allegations were levelled against Swapnil Mittal against whom the offence of fraud has been registered. In respect of the present petitioner, it has been stated that he had business transactions with Swapnil Mittal.

Having considered the facts situation, it is directed that no coercive steps shall be taken against the petitioner for recovery of dues which might have been agreed for the business transactions made between complainant Rajesh Agrawal and Swapnil Mittal."

Considering the contents of FIR and order dated 22.07.2022 passed in WPCR No.608/2022 of this Court, I.A. No. 02/2022 is allowed.

It is directed that the applicant shall be released on ad- interim bail on his furnishing a personal bond in sum of Rs.5,00,000/- with one local surety in like sum to the satisfaction of the concerned trial Court, till the final disposal of the present case.

Sd/-

(Rajani Dubey) Judge Ruchi

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter