Citation : 2021 Latest Caselaw 3021 MP
Judgement Date : 6 July, 2021
1 MCRC-32201-2021
The High Court Of Madhya Pradesh
MCRC-32201-2021
(GOURISHANKAR SAHU Vs THE STATE OF MADHYA PRADESH)
1
Jabalpur, Dated : 06-07-2021
Heard through Video Conferencing.
Shri Pavan Kumar Saxena, counsel for the applicant.
Shri Akhilesh Singh, Government Advocate 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.614/2021, registered at Police Station- Waidhan, District-Singrauli (M.P.) for offences punishable under Sections 294, 332, 353, 269, 270, 34 of the IPC, section 3, 4 of Epidemic Act, 1897 and section 51 of Disaster Management Act.
As per prosecution case, it is alleged that the applicant along with other co-accused performed marriage ceremony of his sister during lock-down period and when complainant Gulab Singh (ASI) objected, he used filthy language and made assault on him.
Learned counsel for the applicant submitted that the complainant had
demanded money at marriage ceremony of applicant's sister and when applicant objected the complainant, other police persons committed marpeet with the applicant.
It is further argued that the applicant is innocent and has no criminal past. The principle of Arnesh Kumar's case are also applicable to the case of applicant. The applicant is ready and willing to co-operate the investigation agency and furnish appropriate surety as may be imposed on him.
Per-contra learned counsel for the respondent/ State opposes the said application for grant of anticipatory bail to the applicant and submitted that complainant Gulab Singh (ASI) had sustained injuries as shown in the medical report.
Signature Not Considering the facts and circumstances of the case, I am not inclined SAN Verified
Digitally signed by MRS RASHMI CHIKANE PASWAN Date: 2021.07.07 12:16:44 IST 2 MCRC-32201-2021 to allow this bail application. However, looking to the fact that the offence 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 his 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
RC
Signature
SAN Not
Verified
Digitally signed by
MRS RASHMI
CHIKANE PASWAN
Date: 2021.07.07
12:16:44 IST
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!