Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shubham Jha vs The State Of Madhya Pradesh
2021 Latest Caselaw 3312 MP

Citation : 2021 Latest Caselaw 3312 MP
Judgement Date : 15 July, 2021

Madhya Pradesh High Court
Shubham Jha vs The State Of Madhya Pradesh on 15 July, 2021
Author: Gurpal Singh Ahluwalia
                                    1

          THE HIGH COURT OF MADHYA PRADESH
                        MCRC No.33614/2021
                  (SHUBHAM JHA VS. STATE OF M.P.)

                    Through Video Conferencing

Gwalior, Dated : 15/07/2021

      Shri Mukesh Sharma, learned counsel for the applicant.

      Shri Rajeev Upadhyay, learned counsel for the State.

      Case diary is available.

      This second repeat application under Section 439 of Cr.P.C.

has been filed for grant of bail.

      The applicant has been arrested on 12/05/2021 in connection

with Crime No.143/2021 registered at Police Station Saraichhola,

District Morena for offence under Sections 34(2) of Excise Act.

      The first bail application of the applicant was withdrawn with

liberty to revive the prayer after undergoing some reasonable period

of detention by order dated 03/06/2021 passed in MCRC

No.26441/2021. According to the prosecution case, 111 liters of

English liquor has been seized from the possession of the applicant.

It is submitted that the applicant is in jail for the last more than two

months. The trial is likely to take sufficiently long time and there is

no possibility of his absconding or tampering with prosecution

witnesses.

      Per contra, the application is vehemently opposed by the

Counsel for the State. However, after going through the police case

diary, it is fairly conceded by the counsel for the State that the
                                       2

applicant has not criminal history.

      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
                                    3

          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
                                      4

             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
                                                  5

         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)
                                                                        Judge
Pj'S/-

PRINCEE
BARAIYA
2021.07.16

12:14:09 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter