Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shahzad @ Fukali vs State Of Chhattisgarh
2026 Latest Caselaw 1863 Chatt

Citation : 2026 Latest Caselaw 1863 Chatt
Judgement Date : 20 April, 2026

[Cites 0, Cited by 0]

Chattisgarh High Court

Shahzad @ Fukali vs State Of Chhattisgarh on 20 April, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                            1




                                                                                2026:CGHC:17930
                                                                                             NAFR

                                  HIGH COURT OF CHHATTISGARH AT BILASPUR


                                               MCRC No. 3468 of 2026

                     Shahzad @ Fukali S/o Abdul Rashid Aged About 21 Years R/o Village Bazar
                     Para, Bhatgaon, P.S. Bhatgaon, Distt. Surajpur, Chhattisgarh. ... Applicant

        Digitally
        signed by
        VAIBHAV
VAIBHAV SINGH
SINGH   Date:
        2026.04.21
        12:31:11
        +0530

                                                        versus


                     State Of Chhattisgarh Through Station House Officer, P.S. Bhatgaon, Distt.
                     Surajpur, Chhattisgarh.                                         ...Non-applicant


                     For Applicant               : Mr. Ishwar Jaiswal , Advocate.
                     For Non-applicant/State     : Ms. Vaishali Mahiling, Dy. G.A.


                                     Hon'ble Shri Ramesh Sinha, Chief Justice

                                                   Order on Board

                     20.04.2026

                     1.

This is the first bail application filed under Section 483 of the Bhartiya

Nagarik Suraksha Sanhita, 2023 for grant of regular bail to the

applicant who has been arrested in connection with Crime No.

144/2025 registered at Police Station - Bhatgaon District - Surajpur

(C.G.), for the offences punishable under Sections 305(a), 331(4),

317(2), 3(5), 112 of BNS 2023.

2. Case of the prosecution, in brief, is that a complaint by the Security In-

charge of SECL Bhatgaon Colliery, the Applicant, along with other co-

accused, entered the SECL workshop and committed theft of 5 PT

boxes, 6 SDL machine bearings, 20 meters of copper cable, and 1

gear box. The police have registered case against the applicant in

crime no. 144/2025 punishable offence under section 305(a), 331(4),

317(2), 3(5), 112 of B.N.S, 2023.

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

innocent and has been falsely implicated in the present case. It is

contended that the investigation in the present case has already been

completed and the charge-sheet has been filed before the competent

Court, therefore no further custodial interrogation of the applicant is

required. It is further submitted that a co-accused in the same matter,

namely Rajan Yadav, has already been granted bail by this Hon'ble

High Court vide order dated 04.02.2026, and the case of the present

applicant is similar in nature, hence he is also entitled to the benefit of

bail on the ground of parity. The applicant has been in judicial custody

since 23.10.2025 and has already undergone a substantial period of

detention, which is adversely affecting his mental and physical health.

Moreover, the alleged offences are not punishable with death or

imprisonment for life, and the trial is likely to take considerable time for

its conclusion. Therefore, in such circumstances, continued detention

of the applicant would not be just and proper. The applicant

undertakes to abide by all the terms and conditions as may be

imposed by this Hon'ble Court.

4. On the other hand, learned State Counsel opposes the bail application

of the present applicant and submits that the applicant has six

previous criminal antecedent, therefore, he is not entitled to the grant

of regular bail.

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

diary.

6. Considering the overall facts and circumstances of the case, the

nature and gravity of the offence alleged against the applicant, the

period of detention undergone since 23.10.2025, and the fact that a

co-accused in the same matter, namely Rajan Yadav, has already

been granted bail by this Hon'ble High Court vide order dated

04.02.2026 in MCRC No. 1200 of 2026, coupled with the fact that the

charge-sheet has already been filed before the competent Court and

the conclusion of the trial is likely to take considerable time, this Court

is of the opinion that the applicant deserves to be enlarged on regular

bail.

7. Let the Applicant - Shahzad @ Fukali, involved in Crime No.

144/2025 registered at Police Station - Bhatgaon District - Surajpur

(C.G.), for the offences punishable under Sections 305(a), 331(4),

317(2), 3(5), 112 of BNS 2023, be released on bail on his furnishing

personal bond 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 his under

Section 269 of Bharatiya Nyaya Sanhita.

(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 84 of BNSS. is issued and the applicant fails 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 the Bharatiya Nyaya Sanhita.

(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 of BNSS. If in the opinion of the trial court absence of the applicant 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 him in accordance with law.

8. Office is directed to send a certified copy of this order to the trial Court

concerned for necessary information and compliance forthwith.

Sd/-

(Ramesh Sinha) Chief Justice

Vaibhav

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter