Citation : 2021 Latest Caselaw 4346 MP
Judgement Date : 16 August, 2021
1
THE HIGH COURT OF MADHYA PRADESH
MCRC No.39329/2021
(RAMESH JATAV VS. STATE OF M.P.)
Gwalior, Dated : 16/08/2021
Shri Suresh Agrawal, Counsel for the applicant.
Shri Nitin Goyal, Counsel for the State.
Shri S.K.Yadav, Counsel for the complainant.
Case diary is available.
Heard on I.A.No.24640/2021, this is an application under
Section 301(2) of Cr.P.C. for assisting the Public Prosecutor.
For the reasons mentioned in the application, the same is
allowed.
Shri S.K.Yadav, Advocate is permitted to assist the Public
Prosecutor.
This first application under Section 439 of Cr.P.C. has been
filed for grant of bail.
The applicant has been arrested on 25/06/2021 in connection
with Crime No.327/2021 registered at Police Station Karera, District
Shivpuri for offence under Sections 307, 324, 323, 294, 506 and 34
of IPC.
It is submitted by the counsel for the applicant that the
complainant party are neighbors have adjoining agricultural field,
the complainant party used to quarrel with the applicant on the
question of boundaries of their agricultural field and, therefore, an
2
application was filed by the applicant for demarcation. Accordingly,
under the orders of Tahsildar, demarcation was being done on
19/06/2021
. The complainant party picked up quarrel and on the
report of the accused party, a cross case has also been registered. It is
further submitted that the applicant has also filed a copy of the report
submitted by the Patwari to the Tahsildar Karera, District Shivpuri,
which clearly indicates that on 19/06/2021, when he went on the spot
for the purposes of demarcation, then because of dispute, the
demarcation could not be done and accordingly, it was prayed that
without the assistance of police force, the demarcation of survey
No.105/3/2 is not possible and thus, a prayer was also made to
provide police force. It is submitted that in fact the applicant and
brothers are law abiding citizens. They were trying to resolve their
dispute in accordance with statutory provisions of law and it is the
complainant party who by show of muscle power is trying to
encroach upon the land of the applicant and his brothers and,
therefore, it is incorrect to say that the accused party was aggressive.
The co-accused Ramkishan has already been granted bail by this
Court by order dated 02/08/2021 passed in MCRC No.37406/2021.
The Trial is likely to take sufficiently long time and there is no
possibility of his absconding or tempering with prosecution
witnesses.
Per contra, the application is vehemently opposed by the
Counsel for the State as well as counsel for the complainant.
However, it is fairly conceded by the counsel for the State that the
incident took place at the time of demarcation. Shri Yadav could not
clarify as to why they picked up quarrel with the accused party on the
day when the demarcation was being done on the application filed by
the accused party.
Considered the submissions made by the Counsel for the
parties through video conferencing.
The Supreme Court by order dated 23-3-2020 passed in the
case of IN RE : CONTAGION OF COVID 19 VIRUS IN
PRISONS in SUO MOTU W.P. (C) No. 1/2020 has directed all the
States to constitute a High Powered Committee to consider the release
of prisoners in order to decongest the prisons. The Supreme Court
has observed as under :
"The issue of overcrowding of prisons is a matter of serious concern particularly in the present context of the pandemic of Corona Virus (COVID - 19).
Having regard to the provisions of Article 21 of the Constitution of India, it has become imperative to ensure that the spread of the Corona Virus within the prisons is controlled. We direct that each State/Union Territory shall constitute a High Powered Committee comprising of (i) Chairman of the State Legal Services Committee, (ii) the Principal Secretary (Home/Prison) by whatever designation is known as, (ii) Director General of Prison(s), to determine which class of prisoners can be released on parole or an interim bail for such period as may be thought appropriate. For
instance, the State/Union Territory could consider the release of prisoners who have been convicted or are undertrial for offences for which prescribed punishment is up to 7 years or less, with or without fine and the prisoner has been convicted for a lesser number of years than the maximum. It is made clear that we leave it open for the High Powered Committee to determine the category of prisoners who should be released as aforesaid, depending upon the nature of offence, the number of years to which he or she has been sentenced or the severity of the offence with which he/she is charged with and is facing trial or any other relevant factor, which the Committee may consider appropriate."
Considering the allegations, as well as considering the fact that
in view of second wave of Covid19 pandemic, it is also necessary to
decongest the jail, and without commenting on the merits of the case,
it is directed that the applicant be released on bail, on furnishing a
personal bond in the sum of Rs.1,00,000 (Rs. One Lac) with one
surety in the like amount to the satisfaction of the Trial Court or
C.J.M. or Remand Magistrate (Whosoever is available). The applicant
shall also furnish an undertaking that he shall follow all the
instructions which may be issued by the Central Govt./State Govt. or
Local Administration (General or Specific) from time to time for
combating Covid19.
The Supreme Court in the case of IN RE : CONTAGION OF
COVID 19 VIRUS IN PRISONS by order dated 7-4-2020 has
directed as under :
In these circumstances, we consider it appropriate to direct that Union of India shall ensure that all the prisoners having been released by the
States/Union Territories are not left stranded and they are provided transportation to reach their homes or given the option to stay in temporary shelter homes for the period of lockdown. For this purpose, the Union of India may issue appropriate directions under the Disaster Management Act, 2005 or any other law for the time being in force. We further direct that the States/Union Territories shall ensure through Directors General of Police to provide safe transit to the prisoners who have been released so that they may reach their homes. They shall also be given an option for staying in temporary shelter homes during the period of lockdown.
Accordingly, it is directed that before releasing the
applicant, the jail authorities shall get the applicant examined by
a competent Doctor and if the Doctor is of the opinion that his
Corona Virus test is necessary, then the same shall be conducted.
If the applicant is not found suspected of Covid19 infection or if
his test report is negative, then the concerned local administration
shall make necessary arrangements for sending the applicant to
his house as per the directions issued by the Supreme Court in the
case of IN RE : CONTAGION OF COVID 19 VIRUS IN
PRISONS (Supra) , and if he is found positive then the applicant
shall be immediately sent to concerning hospital for his treatment
as per medical norms. The applicant is further directed to strictly
follow all the instructions which may be issued by the Central
Govt./State Govt. or Local Administration for combating
Covid19. If it is found that the applicant has violated any of the
instructions (whether general or specific) issued by the Central
Govt./State Govt. or Local Administration, then this order shall
automatically lose its effect, and the Local Administration/Police
Authorities shall immediately take him in custody and would
send him to the same jail from where he was released. The
applicant is further directed to supply a copy of this bail order to
the police station having jurisdiction over his place of residence.
The other conditions of Section 437, 439 Cr.P.C. shall remain
the same.
This order shall remain in force, till the conclusion of Trial. In
case of bail jump, or violation of any of the condition(s) mentioned
above, this order shall automatically lose its effect.
In the light of the judgment passed by the Supreme Court in
the case of Aparna Bhat & Ors. vs. State of M.P. passed on
18/3/2021 in Criminal Appeal No. 329/2021, the intimation
regarding grant of bail be sent to the complainant.
With aforesaid observations, this application is allowed.
Certified copy as per rule.
(G.S. Ahluwalia) Pj'S/- Judge
PRINCEE Digitally signed by PRINCEE BARAIYA DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, postalCode=474011, st=Madhya Pradesh,
BARAIYA 2.5.4.20=ce88aa5b434891871d72ac984b02d 2ddd305c37fea4a35278b8e97535318b1b3, cn=PRINCEE BARAIYA Date: 2021.08.16 14:57:38 -07'00'
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!