Citation : 2023 Latest Caselaw 201 Chatt
Judgement Date : 11 January, 2023
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
MCRC No. 8435 of 2022
Aalam Sheikh S/o Irfan Sheikh Aged About 45 Years R/o Narayanpur
Babutola Police Station Rajmahal, District : Sahibganj, Jharkhand
---Applicant
Versus
State Of Chhattisgarh Through Police Station- City Kotwali Ambikapur,
District : Surguja (Ambikapur), Chhattisgarh
----Non-applicant
MCRC No. 8794 of 2022
1. Jimmedar Shekh S/o Shri Sattar Shekh Aged About 35 Years R/o
Rajmahal Mojbani Chak, Police Station - Rajmahal, District -
Sahebganj, Jharkhand.
2. Asagar Shekh S/o Shri Emul Shekh Aged About 19 Years R/o Naya
Bajar Rajmahal, Police Station - Rajmahal, District - Sahebganj,
Jharkhand.
3. Asalam Shekh S/o Shri Samusuddin Shekh Aged About 42 Years R/o
Fulbariya Mod, Police Station - Rajmahal, District - Sahebganj,
Jharkhand.
---Applicants
Versus
State Of Chhattisgarh Through - The Station House Officer, Police
Station - Ambikapur, District - Sarguja, Chhattisgarh.
----Non-applicant
For Applicants Shri Vineet Kumar Pandey and Shri Rishi Rahul Soni,
respective Advocates.
For State Ms. Smriti Shrivastava, P.L.
Hon'ble Shri Justice Sachin Singh Rajput
Order on Board
11/01/2023
1. Since both applications are arising out of the same crime number, therefore,
they are being disposed of by common order.
2. The applicants have preferred the first bail applications under Section 439 of
CrPC for grant of regular bail as they have been arrested in connection with
Crime No.280/2022 registered at Police Station City Kotwali, Ambikapur,
District Surguja (C.G.) for the offence punishable under Sections 399, 402 of
IPC and Section 25, 27 of Arms Act.
3. Case of the prosecution in brief is that on 31/03/2022 at about 11.30 p.m.
during search applicants along with co-accused assembled together to
commit dacoity and made preparation to commit dacoity with the arms and
other articles and police has arrested the applicants.
4. Counsel for the applicants submits that they have not committed any crime
and they have been falsely implicated and no recovery of any arms was
affected from their possession, applicant are in jail since 01/04/2022, trial is
not concluded as yet, even some of the witnesses have been examined
including the seizure witnesses and they have not supported the case of the
prosecution and they rely upon the judgment of Hon'ble Supreme Court in
the case of Chaturi Yadav and others vs. State of Bihar reported in
(1979) 3 SCC 430 and order passed by this Court in MCRC
No.9894/2022 on 20/12/2022, therefore, they may be enlarged on bail.
5. On the other hand, counsel for the respondent/State opposes the bail
application and submits that applicants were arrested and the evidence so collected by the prosecution prima facie discloses their involvement in the aforesaid crime.
6. At this stage, learned counsel for the State submits that the applicant s are resident of State of Jharkhand and for their presence before the trial Court, local surety may be sought in case bail is granted. For which counsel for the applicants does not object and submits that they are ready and willing to furnish local surety.
7. Heard learned counsel for the parties, considering their rival submissions.
8. Looking to the facts and circumstances of the case, nature of the allegations, evidence collected so far, statement of the seizure witnesses and also placing reliance in the order of this Court in MCRC No.9894/2022 on 20/12/2022 and looking to the detention period of the applicants, charge- sheet have already been filed, trial is likely to take some time for disposal, co-accused has been granted regular bail by this Court. Accordingly, the applications are allowed. It is directed that in the event of applicants executing a personal bond for a sum of Rs. 25,000/- with one local surety to the satisfaction of the concerned Trial Court, they shall be released on bail.
9. The applicants shall not influence any of the witnesses acquainted with the facts of the case in any manner whatsoever, and that if anything like this comes to the notice of the Court below, it may cancel the bail granted to them. It is also made clear that applicants shall not leave the State of Chhattisgarh without prior permission of the trial Court.
Sd/-
Sachin Singh Rajput Judge Kamde
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!