Citation : 2025 Latest Caselaw 1449 Chatt
Judgement Date : 27 January, 2025
1
2025:CGHC:4839
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
MCRC No. 7820 of 2024
Order reserved on 19/12/2024
Order delivered on 27/01/2025
Sahdev Singh Yadav S/o Late Hariprasad Yadav Aged About 32 Years R/o
Qtr. No. H/a-01 Pwd Qtr. Street No.54, Sector-06, Civic Centre Bhilai,
District- Durg, Chhattisgarh.
... Applicant
versus
State Of Chhattisgarh Through Station House Officer, Police Station-
Ewo/acb Raipur, District- Raipur, Chhattisgarh.
... Respondent
(Cause title taken from Case Information System)
For Applicant : Mr. Abhishek Sinha, Senior Advocate through virtual mode along with Mr. Veer Verma, Advocate For Respondent/State : Dr. Saurabh Kumar Pande, Dy. A.G. along with Mr. Mayur Khandelwal, Panel Lawyer
Hon'ble Shri Justice Ravindra Kumar Agrawal C.A.V. Order
1. This is the first bail application filed by the applicant under Section
Digitally 483 of Bharatiya Nagarik Suraksha Sanhita, 2023 for grant of signed by VEDPRAKASH DEWANGAN regular bail to the applicant who has been arrested on 12.07.2024
for the offence under Sections 420, 467, 468, 471, 201, 120-B of
IPC, Sections 7 and 7A of the Prevention of Corruption Act 1988 and
Sections 4, 7, 8 and 11 of the Chhattisgarh Gambling (Prohibition)
Act, 2022 and Section 4A of Public Gambling Act, registered at
Economic Offence Wing/Anti-Corruption Bureau, Raipur,
Chhattisgarh, in Crime No. 6 of 2024.
2. The prosecution case in brief is that, an FIR of Crime No. 112/2022
registered on 29.07.2022 at Police Station Mohan Nagar, Durg
(C.G.) under Section 4A of the Public Gambling (C.G. Amendment)
Act, 1976, which was registered against five accused persons,
namely, Alok Singh Rajput, Rampravesh Sahu, Kharag @ Raja
Singh, Abhishek and Pintu, under Section 4A of the Public Gambling
(C.G. Amendment) Act, 1976 and Section 420, 120B of the IPC and
also for Section 66D of Information Technology Act, 2000. The
Enforcement Directorate had registered the Enforcement Case
Information Report (hereinafter referred as 'ECIR') No.
RPZ0/10/2022. On the secret information gathered by the officers of
the ED, the raid was conducted on the premises of the accused
persons in which it was found that a set with a laptop and they were
collecting money by creating online IDs and through the said IDs
they were placing bets for others through Mahadev Book, on Online
cricket matches, horse racing. greyhound racing, kabaddi etc. Upon
interrogation, the accused persons disclosed the names of two
persons namely Abhishek and Pintu who taught them to procedure
of creating the IDs and placing bets in various sports through the
Mahadev Book. Initially, treating the FIR No. 112/2022 of P.S.
Mohan Nagar, Durg and final report dated 29.07.2022 as scheduled/
predicate offence, the respondent ED registered the ECIR No.
RPZO/09/2022 which was renumbered as ECIR No. RPZ0/10/2022
vide corrigendum dated 07.11.2022 issued by the ED.
*******In the said ECIR, FIR No. 206/2023 dated 02.06.2023
registered at P.S. Cyber Crime Vishakhapatnam Commissionerate,
Andhra Pradesh, FIR No. 37/2023 registered at P.S. Bhilai Bhatti,
District Durg (C.G.), FIR No. 86/2023 dated 27.02.2023 registered at
P.S. Chhawani, District Durg (C.G.), FIR No. 336/2023 dated
10.08.2023 registered at P.S. Gudhiyari, District Raipur (C.G.), FIR
No. 685/2023 dated 11.08.2023 registered at P.S. Khamtarai, District
Raipur (C.G.), FIR No. 6/2024 dated 04.03.2024 registered at EOW,
Raipur (C.G.) and FIR No. 206/2020 dated 24.09.2020 registered at
P.S. Burtola, Kolkata, West Bengal, have been included in the said
ECIR.
*******On 20.10.2023, the ED filed its first prosecution complaint
against 14 accused persons, alleging that the online gambling app
in the name of Mahadev Online Book is established for illegal
betting in different live games like; poker, card games, chance
games, betting on cricket, badminton, tennis, football, etc. and also
to provide facility for playing several card games like; teen patti,
dragon tiger, virtual cricket games using cards, etc. It is also alleged
that the Mahadev Online Book advertised about these betting
websites through closed WhatsApp groups and Facebook pages.
*******During the investigation conducted by the ED, it comes in the
investigation that the promoters of the Mahadev Online Book,
namely Sourabh Chandrakar and Ravi Uppal, were running the said
illegal betting app through online mode and the tentacles of the
online betting app have been spread wide enough and the
promoters created a system of franchising the panels for illegal
online betting app within the Indian territory as well as at abroad.
The betting app is operated by various panel/branches, which are
sold in a small franchise by the promoters Sourabh Chandrakar and
Ravi Uppal through their associates. An elaborate system to receive
incoming money from the betting user and also to pay them back as
winning amount has been created in a well planned manner. They
created a system that the betting user cannot directly pay money on
the website and they need to contact on WhatsApp and deposit
money into bank accounts in India, which have been obtained by the
panel operators/promoters by way of deceiving and cheating the
peoples. All centres will tag him with a panel, which will share the
bank account details and create the user ID, allocate points/tokens
etc. The promoters keep nearly 70-75% of the profit of the panel
operations. A panel has an owner and workers who are usually four
in numbers. One person can own multiple panels and there was no
bar on number of panels being operated by one person. The head
office is at Dubai who creates ID and password for the panel
owners. The panel operator using the IDs can further create sub-IDs
for player/punters. The IDs are generally created on multiple
websites as depicted on the app of Mahadev online book. After
receiving the details of panel, the players/punters deposit the
minimum amount of Rs.100/- for online betting with no maximum
amount. All the games are rigged in a manner that overall, the panel
owners will not lose money. During the investigation, multiple panel
operators were raided, who were working under the Mahadev online
book and it came on record that the said betting syndicate was
generating proceeds of crime worth Rs.450 crores per month
through the panel operations. It also came in the investigation that
Sourabh Chandrakar and Ravi Uppal in the entire investigation to be
the kingpin of the betting empire and indulge in money laundering
with their associates. In the investigation, it also come that the said
panel operations was running with active support and connivance of
local police and politicians and after receiving illegal gratification,
they supported the said illegal betting racket by closing their eyes. It
also come that one ASI Chandrabhushan Verma who acted as
Liaisoner for the Mahadev online book promoters with political
executives of the Chhattisgarh State, who negotiated between them.
He was collecting Hawala payments made available by the
promoters of Mahadev book and distributing the same to the
bureaucrats/politicians for ensuring smooth operations of the illegal
betting websites. The funds have moved in and out of India to Dubai
through various channels. Involvement of a number of persons were
found during the investigation including the persons who engaged in
layering the proceeds of crime.
*******The ED, during the investigation also caught hold the Hawala
kings namely Anil Kumar Dammani and Sunil Kumar Dammani. The
proceeds of crime generated by the main promoters are being
layered and invested in order to acquire assets abroad. Large
expenditure in cash is also being done in India for advertising the
betting websites to attract new users and franchises. During the
investigation, raids/searches were conducted at various places
through which the associates of promoters of Mahadev online book,
individuals associated with them, event organizers, panel operators
working on commission basis for Mahadev online book, family of the
promoters of Mahadev online book, Hawala operators. A huge
amount was seized and frozen during the searches.
*******During the investigation, it is also unveiled that ASI
Chandrabhushan Verma was having role of Chief Liaisoner for
Mahadev betting app in Chhattisgarh, Satish Chandrakar was
operating Mahadev panel and distributing funds at the behest of
Ravi Uppal, Anil Dammani and Sunil Dammani were knowingly
distributing funds for Mahadev betting app, Bheem Singh and
Aseem Das were involved in delivery of the Liaisoning money, Nitin
Tibrewal was engaged in layering the proceeds of crime through his
foreign entities and generation of illegal betting earning through sky
exchange, Amit Agrawal for layering the betting earning in land
transaction and Nitish Diwan for being involved in the betting
operations and assisting the main promoters of Mahadev online
book in their money laundering activities.
*******During the investigation the involvement of the present
applicant is also found that he had played an active role in
laundering of proceeds of crime generated out of illegal operations
of Mahadev online book. He was holding assets in his name which
was acquired by the benefits of Mahadev online book. He was fully
aware of the illegal operations of Mahadev online book and despite
that he was holding bank accounts and operating these bank
accounts for routing funds. During the investigation, the mobile
phones of the present applicant was seized from which various
information was extracted.
*******On 01.03.2024, the Enforcement Directorate have shared the
information to the Deputy Inspector General of Police, Economic
Offence Wing and Anti-Corruption Bureau, Raipur, Chhattisgarh
under the provisions of Section 66(2) of the PMLA-2002 and
disclosed the information about the ECIR No. RPZO/10/2022 and
subsequent complaint filed by it. In the said information, it has been
disclosed that the Mahadev online book has been running for illegal
betting in different live games like poker, card games, etc. and the
promoters of the Mahadev online betting app is regulating the said
app from its head office at Dubai. The promoters have given
franchisee of the said online betting app to various panel operators
to manage the business on day-to-day basis. Along with the
information, the ED annexed the documents available to them with
respect to the involvement of the accused persons in the Mahadev
online betting app.
*******On the basis of letter dated 01.03.2024, the EOW/ACB
registered an FIR under the Crime No. 6/2024 on 04.03.2024 for the
offence under Sections 120-B, 34, 406, 420, 467, 468, 471 of IPC,
Sections 7 and 11 of Prevention of Corruption Act, 1988 (as
amended by amendment of the year 2018), in which the present
applicant has been named along with other accused persons.
During the investigation, it was found that the applicant was involved
in illegal business of Mahadev Online Book along with his brothers
Arjun Singh Yadav and Bhim Singh Yadav by being associated with
Ravi Uppal and Sourabh Chandrakar, who are the operators of
Mahadev Online Book. The present applicant is also associated with
the said Mahadev Book since 2021-2022 and used to arrange
manpower, bank account for operation of illegal business. He also
involved in operating a penal in other online gambling business app,
like Reddy Anna and Fair Play. The applicant has earned the illegal
money from Lotus-365, Raj D-1, M-45, Hisab-45 and other
WhatsApp group. The present applicant obtained a penal named
Rajveer-06 in the year 2023 by depositing lakhs of rupees in the
account of management of Mahadev Book. He also received 5%
commission by operating the penal of Mahadev Book. After
considering sufficient evidence against him, he has been arrested
on 12.07.2024 and charge sheet has been filed in the case.
3. Learned Senior Advocate appearing for the applicant would submit
that the investigating agency has acted most arbitrarily and it had
nothing, but ill-motivated and mala fide intention to implicate the
applicant in offence. He is having no connection or association in
any way either with the affairs of the business of Mahadev online
book or has received the proceeds of crime. He would further submit
that the prosecution has failed to establish the link of present
applicant with the alleged offence. He would further submit that the
allegation against the present applicant in the final report that he
actively involved in panel operation of Mahadev Online Book and
received huge amount as his commission, but there is no concrete
evidence to that effect. The applicant has been arrested only on the
basis of suspicion, whereas he was unknown about the other
accused Ravi Uppal and Sourabh Chandrakar nor met him. The
ACB police have threatened the applicant and obtained his
signatures over certain papers and no mobile phone of the applicant
has been seized. The mobile phone which is shown to be seized
from the applicant, are actually not been seized from the applicant.
He would further submit that there is no evidence collected by the
prosecution that the mobile which is alleged to be seized from the
applicant is owned by him. There is no connection of the applicant
with that of Mahadev Online Book, Lotus-365 or Reddy Anna Book.
The prosecution agency has collected the electronic evidence, for
which there is no basis that the applicant is involved in the offence.
There is no ingredients of cheating in the material collected during
the investigation. No offence of either cheating, forgery of valuable
security, using as genuine a forge document, any criminal
conspiracy or even causing disappearance of any evidence. There
is no sufficient material against the applicant for commission of
offence under the Prevention of Corruption Act.
*******The electronic evidence collected by the prosecution is very
weak type of evidence, on which there is no possibility to sustain
conviction of the applicant. There is no sufficient evidence in the
charge sheet against the applicant that he actively involved in illegal
earning through Mahadev Book.
*******He would further submit that in the charge sheet it is alleged
against the present applicant that he gained an unfair economic
advantage by various illegal means, by providing accounts on online
gambling, which makes him liable to be punished for the alleged
offences, but there is no specific allegation against the applicant
relating to any illegal act. There is no person, who were cheated by
the applicant. There is no evidence that the applicant conspired with
the other co-accused persons. The applicant is in jail since
12.07.2024 and till date only charge sheet has been filed and even
the charges have not been framed and therefore, there is every
possibility of delay in trial. The long period of incarceration and in
view of the violation of his fundamental rights guaranteed under
Article 21 of the Constitution of India, the applicant is entitled for
release on bail.
*******In support of his submissions, he would rely upon the
judgment passed by Hon'ble Supreme Court in Satender Kumar
Antil v. CBI and another, (2022) 10 SCC 51, P. Chidambaram v.
Directorate of Enforcement, (2020) 13 SCC 791, Sanjay Chandra
v. CBI, (2012) 1 SCC 40, Arvind Kejriwal v. Directorate of
Enforcement, order dated 12.07.2024 passed in Criminal Appeal
No. 2493 of 2024, Manish Sisodia v. Directorate of Enforcement,
2024 SCC OnLine SC 1920, Siddharth v. State of Uttar Pradesh,
(2022) 1 SCC 676, Joginder Kumar v. State of U.P., 1994 Cr.L.J.
1981, Kalvakuntla Kavitha v. Directorate of Enforcement, 2024
SCC Online SC 2269 and order dated 12.05.2022, passed by
Coordinate Bench of this Hon'ble Court in MCRC No. 897 of 2022
(Gurjinder Pal Singh v. State of C.G.) and submitted that looking
to the period of his custody, he is cooperative during the entire
investigation and there is no possibility of tampering with the
witnesses or document as the investigation has already been
completed. Therefore, the applicant may be enlarged on bail.
4. Per contra, learned counsel for the State vehemently opposed the
submissions of learned counsel for the applicant and has submitted
that during the investigation, it was found that the promoters of
Mahadev Online Book, who had created an online platform as an
alternative to illegal betting in various live games in place of offline
betting and started betting through various websites through
WhatsApp, Facebook and Telegram. From the illegal earning, about
70-80% of the earning were kept by the promoters and the
remaining amount was given to penal operators. Their turnover was
about Rs. 450 Crores monthly through online betting app. The
transaction of amount was through the bank accounts, which were
opened on the basis of fake documents for transaction of the said
illegal earned income. The huge cash amount was spent by the
promoters of Mahadev Book App on advertisement of betting
websites and for that they organized 'Star Studded' events, in which
the various Bollywood celebrities were participated. Investments
have been made in various companies, shell companies and stock
market and also in cryptocurrency. Another betting platform Sky
Exchange was also run by Harishankar Tibrewal from whose
possession the assets worth of Rs. 580 Crores were acquired
through illegal earning.
*******It is also submitted by him that the present applicant is actively
associated with Ravi Uppal and Sourabh Chandrakar, who were the
operators of Mahadev Book. The present applicant was police
constable and is brother of Arjun Singh Yadav and Bhim Singh
Yadav, who are also the accused persons in the present case. They
being associated with the Ravi Uppal and Sourabh Chandrakar,
promoters of Mahadev Online Book betting website, operating the
penal of Mahadev Book. The present applicant was associated with
them since 2021-2022 and used to arrange manpower and bank
accounts for the operation of the penal of Mahadev Online Book. He
also associated with Reddy Anna Book and Fair Play betting app.
The present applicant has earned the illegal money by joining Lotus-
365, Raj D-1, M-45, Hisab-45 and other Whatsapp groups involved
in illegal business of betting app. The present applicant Sahadev
Yadav obtained a penal namely Rajveer-06 in the year 2023 for
depositing the huge amount in the account number of Mahadev
Book and the said penal was operated by the present applicant and
earned 5% of his commission. He being a public servant, received
lakhs of rupees as commission on his bank account No.
20064253517 of SBI branch Nehru Nagar, Bhilai. He also purchased
the Innova Crysta vehicle in the name of his wife Smt. Shweta
Yadav and the said fact has not been informed to his department.
From the statements of Vikram Singh, Kamlesh Gupta, Rakesh @
Lakheshwar Tandon, Purushottam Dewangan, Shailendra Singh
Parihar and Smt. Shweta Yadav (wife of the applicant), it clearly
reveals that the applicant is involved in illegal betting app. The
involvement of the applicant is further supported by the documents
of sale and purchase of immovable property, bank account
statements and mobile analysis reports. There is overwhelming
evidence against the applicant to connect him in the offence in
question and therefore he is not entitled for bail.
He would also submit that when the EOW/ACB received an
information of cognizable offence, he has to register the FIR as per
the direction issued by Hon'ble Supreme Court in case of Lalita
Kumari v. Government of Uttar Pradesh and Ors. (2008) 7 SCC
164. The ECIR is not an FIR, but is a complaint. He would further
submit that for commission of offence under Section 3 of PMLA, it is
not necessary that a person must also commit the predicate offence.
He would also submit that the involvement in the criminal activity is
the relevant consideration. A person can be held guilty in money
laundering, even if he is not named in the scheduled offence. In
support of his contention, he relied upon the case of Vijay Madanlal
Choudhary v. Union of India, 2022 SCC OnLine SC 929. In the
present case, the offence under the money laundering act is not akin
to the offence of IPC or the Prevention of Corruption Act. The
offence of money laundering is entirely different from the offence of
cheating or forgery of the valuable security/document. He would
also relied upon the judgment passed by the Hon'ble Supreme Court
in the matter of State Through CBI v. Anil Sharma, (1997), 7 SCC
187, in which the Hon'ble Supreme Court has considered that the
custodial interrogation is a qualitative method of interrogation and
ED has only shared certain information with the EOW/ACB, and it is
for the EOW/ACB to interrogate the allegations of the information.
Therefore, there is need to arrest to the applicant and to interrogate
him. While considering the bail application, the allegations in the
charge sheet against the applicant is the relevant consideration and
the role of the accused and also the prima facie evidence available
against him. In the present case, there is sufficient evidence
available against the present applicant that he is involved in the
alleged offence and looking to the seriousness of the offence, he is
not entitled to be released on bail.
5. I have heard learned counsel for the parties and perused the
material placed in the present case by both the parties.
6. For consideration of the bail application of the applicant, the Court
need not go deep inside the merits of the case, but should consider
the prima facie material against the accused in the case. The
Hon'ble Supreme Court in the matter of Vijay Madanlal Choudhary
case (supra) has observed in para 401 of its judgment that:-
"401. We are in agreement with the observation made by the Court in Ranjitsing Brahmajeetsing Sharma [(2005) 5 SCC 294). The Court while dealing with the application for grant of bail need not delve deep into the merits of the case and only a view of the Court based on available material on record is required. The Court will not weigh the evidence to
find the guilt of the accused which is, of course, the work of Trial Court. The Court is only required to place its view based on probability on the basis of reasonable material collected during the investigation and the said view will not be taken into consideration by the Trial Court in recording its finding of the guilt or acquittal during trial which is based on the evidence adduced during the trial. As explained by this Court in Nimmagadda Prasad [(2013) 7 SCC 466], the words used in Section 45 of the 2002 Act are "reasonable grounds for believing"
which means the Court has to see only if there is a genuine case against the accused and the prosecution is not required to prove the charge beyond reasonable doubt."
7. In the case of Satish Jaggi Vs. State of Chhattisgarh, (2007) 11
SCC 195, the Hon'ble Supreme Court has held that "at the stage of
granting of bail, the Court can only go into the question of prima
facie case established for granting bail, it cannot go into the
question of credibility and reliability of witnesses put up by the
prosecution. The question of credibility and reliability of prosecution
witnesses can only be tested during trial."
8. In the present case from the statement of Vikram Singh, the
involvement of the present applicant is alleged that he is closely
associated with Ravi Uppal and Sourabh Chandrakar, who were the
promoters of Mahadev Book and Reddy Anna Online betting app.
They invested the illegal money earned from betting app in various
properties and vehicles. He regularly met with the present applicant
at Kaushal Market and therefore he came to know that along with the
present applicant, his two brothers Arjun Singh Yadav and Bhim
Singh Yadav and others were also involved in Mahadev Book and
Reddy Anna Book. From the statement of Kamlesh Gupta is also to
the effect that he met him at Kaushal Market, where he introduced
with him and came to know about his illegal earning from Mahadev
Book and investment in the properties and vehicles. He also came to
know that his two brothers Arjun Singh Yadav and Bhim Singh Yadav
is also involved in illegal betting app of Mahadev Book, Reddy Anna
and Fair Play. From the statement of Rakesh @ Lakheshwar
Tandon, who was the domestic servant of the present applicant, it
comes that he witnessed the involvement of the applicant in illegal
online betting app and whenever he asked about the said business,
he scolded him. His two brothers Arjun Singh Yadav and Bhim Singh
Yadav were also involved in the same illegal business and they
invested the income of illegal business of online betting in property
and vehicles. Purushottam Yadav is the witness of the fact that he on
the instance of Vikram, submitted his bid for liquor shop and get the
liquor shop allotment at Junwani. The amount for the agreement as
well as security deposit, though was transferred in his bank account
by the said Vikram, but it was actually paid by the present applicant.
The said liquor shop went in loss and due to the reason that the
applicant is in jail, the rent of the said liquor shop could not be paid
up to the month of September, 2024. From the statement of Smt.
Shweta Yadav, who is the wife of present applicant, the involvement
of the applicant clearly reveals and she disclosed the entire business
affairs and involvement of the applicant in the Mahadev Online Book,
Reddy Anna and Fair Play.
9. The Hon'ble Supreme Court in the case of Y.S. Jagan Mohan
Reddy Vs. CBI, reported in (2013) 7 SCC 439 has held in para 34
and 35 of its judgment that
"34. Economic offences constitute a class apart and need to be visited with a different approach in the matter of bail. The economic offences having deep- rooted conspiracies and involving huge loss of public funds need to be viewed seriously and considered as grave offences affecting the economy of the country as a whole and thereby posing serious threat to the financial health of the country.
35. While granting bail, the court has to keep in mind the nature of accusations, the nature of evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interests of the public/State and other similar considerations.
10. Hon'ble Supreme Court in the matter of Vijay Madanlal Choudhary
(supra) has observed in para 398 as under :-
"398. Thus, it is well settled by the various decisions of this Court and policy of the State as also the view of international community that the offence of money-laundering is committed by an individual with a deliberate design with the motive to enhance his gains, disregarding the interests of nation and society as a whole and which by no stretch of imagination can be termed as offence of trivial nature. Thus, it is in the interest of the State that law enforcement agencies should be provided with a proportionate effective mechanism so as to deal with these types of offences as the wealth of the nation is to be safeguarded from these dreaded criminals. As
discussed above, the conspiracy of money- laundering, which is a three-staged process, is hatched in secrecy and executed in darkness, thus, it becomes imperative for the State to frame such a stringent law, which not only punishes the offender proportionately, but also helps in preventing the offence and creating a deterrent effect."
11. Having considered the rival submissions made by respective parties,
as also from the material produced in the present case, it is not
acceptable that the present applicant did not know about the
transactions of Mahadev online book and the money obtained by
him. The information recovered from his mobile phone clearly
demonstrates his association with the others, who associated with
Mahadev Book and Reddy Anna Book. Denial by the applicant itself
is not sufficient to consider prima facie that there is no mens rea of
the applicant for the said offence either under the IPC, Chhattisgarh
Gambling (Prohibition) Act, 2022 or Public Gambling Act, 1867 or
under the Prevention of Corruption Act. Although the statements of
the witnesses are required to be tested at the time of trial, but for the
purpose of consideration of bail application, the statements of the
witnesses are relevant for consideration of bail application of the
applicant.
12. As has been discussed hereinabove, it cannot be said that there is
no involvement of the applicant in the offence in question.
Considering the role of the applicant in obtaining the money through
illegal source, which is the proceeds of crime in the Mahadev book
app, it is found that there is sufficient evidence collected by the
EOW/ACB to prima facie show the involvement of the applicant in
the alleged offences. It is an organized crime having various facets
of its complexion, therefore, further considering the nature of offence
and material collected during the investigation, this Court is satisfied
that there is prima facie evidence for believing that the applicant is
involved in the offence, therefore, I am not inclined to release the
applicant on bail.
13. Consequently, the present bail application filed by the applicant-
Sahadev Singh Yadav is rejected.
Sd/-
(Ravindra Kumar Agrawal) Judge
ved
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!