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

Rajendra Kurre vs State Of Chhattisgarh
2025 Latest Caselaw 2678 Chatt

Citation : 2025 Latest Caselaw 2678 Chatt
Judgement Date : 26 March, 2025

Chattisgarh High Court

Rajendra Kurre vs State Of Chhattisgarh on 26 March, 2025

                                                            1




                                                                                           NAFR

                                  HIGH COURT OF CHHATTISGARH AT BILASPUR
                                                 CRA No. 2131 of 2024

                      Annu Chouhan S/o Godal Chouhan Aged About 34 Years Resident Of
                      Odekera, Thana, Jaijaipur District Janjgir Champa (C.G.)

                                                                                     --- Appellant

                                                         versus
                      State Of Chhattisgarh Through The Police Station Jaijaipur, District Janjgir
                      Champa (C.G.)
                                                                                  --- Respondent

CRA No. 2106 of 2024

1 - Neer Afjal Khan S/o Mohd. Safeel Khan, Aged About 29 Years R/o Jaijaipur, District-Janjgir-Champa (C.G.)

2 - Gautam Dhivar S/o Radhelal Dhivar, Aged About 24 Years R/o Odekera, Police Station-Jaijaipur, District- Janjgir-Champa (C.G.)

3 - Kushal Shriwas S/o Ramayan Shriwas, Aged About 30 Years R/o Odekera, Police Station-Jaijaipur, District- Janjgir-Champa (C.G.)

---Appellants Versus

State Of Chhattisgarh Through- Station House Officer, Police Station- Jaijaipur, District-Janjgir-Champa (C.G.) VEDPRAKASH DEWANGAN

--- Respondent

Bhagwat Vaishnav S/o Kanhaiyadas Aged About 38 Years R/o Mohadih, Jaijaipur, District Janjgir Champa, Chhattisgarh.

---Appellant Versus State Of Chhattisgarh Through Police Station Jaijaipur, District Janjgir Champa, Chhattisgarh.

--- Respondent

1 - Rajendra Kurre Son Of Dujram Kurre Aged About 22 Years Resident Of Village Pihreed, Police Station Malkharouda, District - Janjgir-Champa, Chhattisgarh.

2 - Bhagwat Chandra Son Of Ramesh Chandra Aged About 20 Years Resident Of Village Bhutaha, Police Station Malkharouda, District - Janjgir- Champa, Chhattisgarh.

---Appellants

Versus

State Of Chhattisgarh Through - Station House Officer, Police Station Jaijaipur, District - Janjgir-Champa, Chhattisgarh.

... Respondent (Cause title taken from Case Information System)

Order Sheet

26/03/2025 Mr. Vivek Mishra, Advocate, Mr. Ajay Kumar Chandra,

Advocate and Mr. Goutam Khetrapal, Advocate for the

respective appellants.

Mr. Shailendra Sharma, Panel Lawyer for the State.

By the impugned judgment of conviction and sentence

dated 12.11.2024 passed in Special Case (NIA) No. 9/2021 by

the Court of learned Special Judge (NIA), Bilaspur, District

Bilaspur (C.G.), the appellants have been convicted and

sentenced as under:

          Conviction                     Sentence

U/s. 489(C) of IPC             R.I. for 05 years and fine of Rs.
                               1000/-, in default of payment of
                               fine, additional R.I. for 01
                               month.


Heard on I.A. No. 1 of 2024 (application under section

430 of Bharatiya Nagarik Suraksha Sanhita for suspension of

sentence and grant of bail) in CRA No. 2131 of 2024, I.A. No.

1 of 2024 (application under section 430 of B.N.S.S. for

suspension of sentence and grant of bail) in CRA No. 2106 of

2024, I.A. No. 1 of 2024 (application under Section 430 of

Bharatiya Nagarik Suraksha Sanhita for suspension of

sentence and for grant of bail) in CRA No. 2134 of 2024 and

I.A. No. 1 of 2024 (application under Section 430 of B.N.S.S.

for suspension of sentence and grant of bail) in CRA No. 2154

of 2024.

Mr. Goutam Khetrapal, learned counsel for the appellant

in CRA No. 2131 of 2024 would submit that the appellant has

only been convicted by the deposition made by the constable

PW-11 namely Rajkumar Lahre, who supported the story of the

prosecution, because he himself has been a part in the

investigation of the said offence, whereas all the witnesses

have not supported the case of the prosecution. He would

further submit that there is no independent eyewitnesses to the

incident, whereas incident is said to have been occurred at a

dense and crowded public place that too in abroad day light.

The seizure witnesses have not supported the prosecution

case. He would further submit that the offence committed by

the appellants is bailable. The appellants were on bail during

the trial and not misused the liberty granted by the trial Court.

Mr. Ajay Kumar Chandra, learned counsel appearing for

the appellant in CRA No. 2106 of 2024 and CRA No. 2154 of

2024 would submit that the prosecution has not proved its case

beyond all reasonable doubts. There are major contradiction

and omissions between the Court statement and the case diary

statement of the prosecution witnesses. The appellant has

been convicted on the basis of evidences on which reliance

could not have been placed for convicting the appellants.

Mr. Vivek Mishra, learned counsel appearing for the

appellant in CRA No. 2134 of 2024 would submit that the

investigating officer has failed to prove that he has followed the

standard procedure for making the seizure of currency notes

and failed to proof the quantity of notes seized. Neither the

Inspector (PW-11) has made proper search of his raiding staff

or independent witnesses nor deposited the bundle of notes to

the safe storage. There are huge discrepancies on the

procedure opted by the investigating officer. The appellants are

in jail since 12.11.2024, the final adjudication of the case will

take its own time, and therefore they may be released on bail.

On the other hand, learned counsel for the State

opposes the submissions made by learned counsel for the

appellants and submits that, the charges leveled against the

appellants are of serious nature and therefore they entered into

a criminal conspiracy to earn money by counterfeiting currency

notes and using them as genuine notes. A huge number of

counterfeit notes have been recovered from the possession of

the appellants, so also laptop, scanner, colour printer, blank

paper, pen drive, scale, etc. have been seized from their

possession, therefore, the bail application of the appellants are

liable to be dismissed.

We have heard learned counsel for the parties and

perused the record.

Considering the submissions made by learned counsel

for the parties, considering the nature of evidence collected

against the present appellants, further considering the the fact

that the appellants have been convicted for maximum

sentence of 5 years under Section 489(C) of IPC and as the

under trial after conviction, they have served about 4 months

12 days of jail sentence, and further that the final adjudication

of the appeal will take its own time, we are inclined to release

the appellants on bail.

Accordingly, the substantive jail sentence awarded to

appellants- Annu Chouhan (in CRA No. 2131 of 2024), Neer

Afjal Khan, Gautam Dhivar, Kushal Shriwas (in CRA No.

2106 of 2024), Bhagwat Vaishnav (in CRA No. 2134 of 2024),

Rajendra Kurre and Bhagwat Chandra (in CRA No. 2154 of

2024) by the learned trial Court is hereby suspended. They

shall be released on bail on their executing personal bond of

Rs. 25,000/- with one surety each of the like sum to the

satisfaction of the concerned trial Court for their appearance

before the Registry of this Court on 06.05.2025. They shall

thereafter, appear before the concerned trial Court on a date to

be given by the Registry of this Court and shall continue to

appear there on all such subsequent dates as are given to

them by the said Court, interval being not less than 6 months,

till final disposal of this appeal.

Consequently, I.As. No. 1 of 2024 in all the appeals filed

by appellants are allowed.

It is made clear that the observations made hereinabove

are only confined for disposal of aforesaid I.As. filed in this

appeal and it shall not be construed as an expression of

opinion of this Court on the merits of the matter.

Let this matter be listed after 06 months for final

hearing.

                   Sd/-                             Sd/-
         (Ravindra Kumar Agrawal)              (Ramesh Sinha)
                  Judge                          Chief Justice




ved
 

 
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