Citation : 2025 Latest Caselaw 592 Chatt
Judgement Date : 9 June, 2025
1
2025:CGHC:22720
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRMP No. 1571 of 2025
1 - Ashok Kumar Saha, S/o Ramesh Chandra Saha, Aged About 59 Years
R/o Shiv Nagar, College Road, Post- Agartara College Tripura, West Agartara
(Tripura)
... Petitioner(s)
versus
1 - State of Chhattisgarh Through SHO Police Station- Baikunthpur, Distt.
Korea (C.G.)
... Respondent(s)
For Petitioner(s) : Mr. Pushpendra Singh Baghel, Advocate For Respondent(s) : Mr. Ajay Pandey, G.A.
Hon'ble Smt. Justice Rajani Dubey
Judgment on Board
09/06/2025
1. Petitioner has filed this petition under Section 528 of the B.N.S.S.,
2023 for modification of order passed in MCRC No. 7400/2022 dated
20.09.2022.
2. Learned counsel for the petitioner submits that petitioner herein was
enlarged on bail in connection with Crime No. 152/2017 registered at
Police Station- Baikunthpur, District - Korea (C.G.) for commission of
offence punishable U/s 420 read with 34 of IPC, Sections 3 and 4 of
Prize Chits and Money Circulation Schemes (Banning) Act, 1978 and,
Section 10 of Chhattisgarh Protection of Depositors Interest Act, 2005
vide order dated 20.09.2022 in MCRC No. 7400/2022. He further
submits that petitioner was arrested on 10.05.2022 and he was granted
bail vide order dated 20.09.2022. He contends that while granting bail,
it was directed that in the event of the petitioner executing a personal
bond for a sum of Rs 1,00,000/- with one local surety to the satisfaction
of the concerned trial Court, he will be released on bail. He further
contends that petitioner is in jail since 10.05.2022 and he is unable to
furnish one surety for sum of Rs. 1,00,000/- to the satisfaction of the
concerned trial Court, therefore, the order may be modified and a
direction may be issued to the concerned trial Court to release the
petitioner on executing a personal bond for a sum of Rs. 1,00,000/-
without any surety.
3. On the other hand, learned State counsel opposes the submission
made by learned counsel for the petitioner.
4. Heard counsel for the parties and perused the material available on
record.
5. Taking into consideration the submission made by Mr. Baghel, the
order passed in MCRC No. 7400 of 2022 dated 20.09.2022 is hereby
modified and it is directed that as the petitioner is unable to furnish one
surety of Rs. 1,00,000/-, he shall be released on bail on furnishing a
personal bond for a sum of Rs. 1,00,000/- to the satisfaction of the
concerned trial Court.
6. Trial Court is directed to verify other credentials of the petitioner.
7. Accordingly, this petition stands disposed of.
Sd/-
(Rajani Dubey) JUDGE
Ruchi
RUCHI YADAV RUCHI YADAV
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!