Citation : 2021 Latest Caselaw 4310 MP
Judgement Date : 13 August, 2021
1 MCRC-38005-2021
The High Court Of Madhya Pradesh
MCRC-38005-2021
(MIKKI SARDAR @ RANJEET SINGH Vs THE STATE OF MADHYA PRADESH)
2
Jabalpur, Dated : 13-08-2021
Heard through Video Conferencing.
Shri Sidharth Sharma, learned counsel for the applicant.
Shri Punit Shroti, learned PL. for the respondent/ State.
This first application filed under Section 438 of Cr.P.C. for grant of anticipatory bail to the applicant, as he is apprehending his arrest in
connection with Crime No.633/2021, registered at Police Station- Kolgawan District Satna (M.P.) for offences punishable under Section 420 and 120-B of the IPC.
As per prosecution case, it is alleged against the applicant that he along with other co-accused persons with an intent to cheat the complainant Kamlesh Prasad Pal, dishonestly induces him to deposit an amount of Rs.74,900/- and Rs.75,000/- in the Bank account of co-accused namely Shubham Chourasiya, on the pretext of supply of Oxygen Concentrator.
Learned counsel for the applicant submitted that the applicant has been
ma d e accused on the basis of memorandum statement of co-accused Shubham Chourasiya whereby he has stated that on the instruction of the applicant he has given Bank account number of Canara Bank. The applicant has no direct and indirect nexus with the co-accused. The offences alleged against the applicant are punishable with less than seven years of imprisonment. Co-accused persons have already been released on regular bail. Therefore, applicant be released on anticipatory bail.
Learned counsel for the respondent/ State opposed the application and submitted that custodial interrogation of the applicant is necessary, hence, he not be released on anticipatory bail.
Considering the facts and circumstances of the case, I am not inclined to allow this bail application. However, looking to the fact that the offence 2 MCRC-38005-2021 involved in the case are not punishable with more than 7 years of imprisonment and Section 41(1) of Cr.P.C. provides that the offences for which punishment prescribed is imprisonment for a term upto seven years, the accused may be kept in custody only if the condition enumerated in Section 41(1)(b)(ii) of Cr.P.C. exists. In Arnesh Kumar's case [(2014) 8 SCC 273], the Hon'ble Apex Court has held as under:-
"..........the arrest effected by the police officer does not satisfy the requirements of Section 41 of the Code, Magistrate is duty bound not to authorise his further detention and release the accused......".
Therefore, in view of the observations laid down in the judgment referred above, I deem fit to direct as under :-
(i) That, the police may resort to the extreme step of arrest only when the same is necessary and the applicant fails to cooperate in the investigation.
( ii) That, the applicant should first be summoned to cooperate in the investigation. If the applicant cooperates in the investigation then the occasion of their arrest should not arise.
(iii) That, if the applicant-accused is arrested and he wants to file application under Section 437 of Cr.P.C. for regular bail before lower Court, then he will be produced before the lower Court without any delay.
Lower Court is also directed to consider his bail application as expeditiously as possible, preferably, on the same day.
This petition is disposed off with the aforesaid directions. C.C. as per rules
(SATYENDRA KUMAR SINGH) JUDGE
Digitally signed by TARUN KUMAR SALUNKE Date: 2021.08.13 17:05:50 +05'30' 3 MCRC-38005-2021 tarun
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!