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

Khilesh Yadav vs State Of Chhattisgarh
2026 Latest Caselaw 1543 Chatt

Citation : 2026 Latest Caselaw 1543 Chatt
Judgement Date : 10 April, 2026

[Cites 2, Cited by 0]

Chattisgarh High Court

Khilesh Yadav vs State Of Chhattisgarh on 10 April, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                     1




                                                                    2026:CGHC:16708
MADHURIMA                                                                       NAFR
THAKUR

Digitally signed by
                            HIGH COURT OF CHHATTISGARH AT BILASPUR
MADHURIMA
THAKUR
Date: 2026.04.10
17:49:04 +0530                           MCRC No. 2037 of 2026


               Khilesh Yadav S/o Ramlakhan Yadav Aged About 23 Years R/o Village
               Vikrampur, Police Station - Chuikhadan, District - Khairagarh-
               Chuikhadan-Gandai, Chhattisgarh.
                                                                            ... Applicant


                                                  versus


               State Of Chhattisgarh Through Station House Officer, Police Station -
               Chuikhadan, District - Khairagarh-Chuikhadan-Gandai, Chhattisgarh.
                                                                      ... Respondent(s)

For Applicant : Mr. Abhishek Sharma, Advocate For Respondent(s) : Ms. Ritika Verma, Panel Lawyer

Hon'ble Shri Ramesh Sinha, Chief Justice

Order on Board

10/04/2026

1. The applicant has preferred this First Bail Application under

Section 483 of BNSS, 2023 for grant of regular bail, as he has

been arrested in connection with Crime No. 13/2026, registered at

Police Station- Chuikhadan, District- Khairagarh-Chuikhadan-

Gandai (CG) for the offence punishable under Section 34(2) of

C.G. Excise Act.

2. The prosecution case, in brief, is that on 16.01.2026, on the basis

of secret information, the police intercepted a motorcycle near

Village Budhanbhat carrying two persons, namely co-accused

Hirendra Yadav and the present applicant Khilesh Yadav. Upon

search, approximately 50 bulk liters of illicit Mahua liquor was

allegedly recovered from their possession, which was being

transported for the purpose of sale. As no valid documents were

produced, the liquor was seized and offence was registered. After

completion of investigation, charge-sheet has been filed.

3. Learned counsel for the applicant submits that the applicant is

innocent and has been falsely implicated. It is argued that initially

the applicant was released on notice under the provisions of law

and was not arrested during investigation, which itself shows that

custodial interrogation was not required. It is further submitted that

the applicant has no criminal antecedents and is a permanent

resident of the locality. The applicant is in judicial custody since

11.02.2026 and the trial is likely to take considerable time for its

conclusion. He is ready to abide by all conditions imposed by this

Court.

4. Learned counsel for the State opposes the bail application and

submits that a large quantity i.e., 50 bulk liters of illicit liquor has

been seized from the possession of the applicant and co-accused.

It is contended that in view of Section 59-A of the Chhattisgarh

Excise Act, bail cannot be granted unless the Court is satisfied

that the applicant is not guilty and will not commit such offence

again.

5. I have heard learned counsel for the parties and perused the case

diary.

6. It is not disputed that the applicant was not arrested during

investigation and was initially released on notice, which indicates

that custodial interrogation was not considered necessary by the

investigating agency. The charge-sheet has already been filed

and the case is now pending for trial. So far as the quantity of

seized liquor is concerned, the same is a matter of evidence to be

tested during trial. At this stage, there is no material to

conclusively establish the exclusive conscious possession of the

applicant, particularly when he was not apprehended alone and

the role attributed is common in nature. The applicant does not

have any criminal antecedents. There is no material on record to

show that he is likely to abscond or tamper with prosecution

evidence. The trial is likely to take considerable time.

7. Considering the totality of facts and circumstances of the case,

the nature of allegations, the period of detention, this Court is of

the considered view that it is a fit case to extend the benefit of bail

to the applicant, without commenting on the merits of the case.

8. Let the Applicant- Khilesh Yadav, involved in Crime No. 13/2026,

registered at Police Station- Chuikhadan, District Khairagarh-

Chuikhadan-Gandai (C.G.) for the aforesaid offences be released

on bail on their furnishing a personal bond each with two local

sureties in the like sum to the satisfaction of the Court concerned

with the following conditions:-

(i) The applicant shall file an undertaking to the

effect that he shall not seek any adjournment on

the dates fixed for evidence when the witnesses

are present in court. In case of default of this

condition, it shall be open for the trial court to

treat it as abuse of liberty of bail and pass orders

in accordance with law.

(ii) The applicant shall remain present before the

trial court on each date fixed, either personally or

through his counsel. In case of his absence,

without sufficient cause, the trial court may

proceed against them under Section 269 of

Bhartiya Nyay Sanhita, 2023.

(iii) In case, the applicant misuses the liberty of

bail during trial and in order to secure their

presence, proclamation under Section 84 of

BNSS, is issued and the applicant fail to appear

before the court on the date fixed in such

proclamation, then, the trial court shall initiate

proceedings against him, in accordance with law,

under Section 209 of Bhartiya Nyaya Sanhita,

2023.

(iv) The applicant shall remain present, in person,

before the trial court on the dates fixed for (i)

opening of the case, (ii) framing of charge and (iii)

recording of statement under Section 351 BNSS.

If in the opinion of the trial court absence of the

applicants is deliberate or without sufficient

cause, then it shall be open for the trial court to

treat such default as abuse of liberty of bail and

proceed against them in accordance with law.

9. Office is directed to send a copy of this order to the trial Court for

necessary information and compliance forthwith.

Sd/-

(Ramesh Sinha) Chief Justice

Madhurima

 
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