Citation : 2021 Latest Caselaw 3730 MP
Judgement Date : 30 July, 2021
1 MCRC-30187-2021
The High Court Of Madhya Pradesh
MCRC-30187-2021
(ANEES PANDEY Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 30-07-2021
Heard through Video Conferencing.
Shri Vivek Agrawal, learned counsel for the applicant.
Shri Manoj Kumar Jha, learned P.L. for the respondent/State.
Heard with the aid of case diary.
This is fourth application under Section 439 of the Cr.P.C. for grant of
bail. Applicant Anish Pandey was arrested on 12/01/2019 in connection with Crime No.29/2019 registered at Police Station Waidhan, District Singrauli for the offence punishable under Sections 8/20 of the NDPS Act and Section 146, 196, 3, 181, 115, 190(2), 77, 177, 39, 192(1) of the Motor Vehicles Act.
First, second and third bail applications filed by the applicant were dismissed on merit by this Court vide orders dated 15/05/2019, 25/07/2019 & 09/12/2019 passed in M.Cr.C.Nos.14027/2019, 27049/2019 & 37851/2019 respectively and fourth application for temporary bail was dismissed vide order dated 29/01/2021 passed in M.Cr.C.No.28508/2020.
As per the prosecution case, on 12/01/2019 on the information of the informant that some persons were coming to Waidhan from Bargawan side via Parsona by Scorpio jeep, carrying illegal ganja, Sub-Inspector Abhishek Pandey, Police Station Baidhan, District Singrauli along with other members of Police force went to Parsona and waited for the said jeep. At 02:25 A.M. he saw one red coloured scorpio jeep without a number plate coming from Parsona side. On that he tried to stop that jeep, but the driver of the said Jeep did not stop the Jeep. Abhishek Pandey chased the said jeep on bike. The persons travelling in the said jeep also fired at him. He caught the said jeep near village Parsona. On that he found that co-accused Shailendra Singh Tomar was driving the said jeep and co-accused Anoop Tiwari and applicant Anish Pandey were traveling in the jeep and he arrested the applicant and co- Signature Not Verified SAN accused Shailendra Singh and Anoop Tiwari with the help of other members Digitally signed by ANURAG SONI Date: 2021.07.30 17:41:35 IST 2 MCRC-30187-2021 of Police force and also seized 21 kg. of ganja from the said jeep, which was being illegally carried by the applicant and co-accused in that jeep.
Learned counsel for the applicant submits that the applicant has not committed any offence and has falsely been implicated in the case. Although, earlier bail applications filed by applicant were dismissed on merit, but
thereafter statements of Ramnaresh Shah (PW/1), Chhotelal Shah (PW/2), Pankaj Singh (PW/3) & Shyam Sundar (PW/4) have been recorded by the trial Court. They did not depose anything against the applicant. He is in custody since 12/01/2019. The charge-sheet has been filed and conclusion of trial will take time, hence it is prayed that the applicant be released on bail.
Learned counsel for the respondent/State opposed the prayer and submitted that earlier bail applications filed by the applicant were dismissed on merit and since then there is no change in circumstance, except custody period of applicant. Seven criminal cases are also registered against the applicant, out of which two cases were registered under the provision of NDPS Act. Even, bail application of applicant has been rejected by Hon'ble Apex Court vide order dated 06.03.2020 passed in SLP (Crl.) No.1788/2020. The applicant was illegally carrying 21 Kg. ganja in the jeep, which comes under the commercial quantity, so looking to the provisions of Section 37 of NDPS Act, applicant should not be released on bail.
First, second and third bail applications filed by the applicant were dismissed on merit by this Court vide orders dated 15/05/2019, 25/07/2019 & 09/12/2019 passed in M.Cr.C.Nos.14027/2019, 27049/2019 & 37851/2019 respectively and fourth application for temporary bail was dismissed vide order dated 29/01/2021 passed in M.Cr.C.No.28508/2020 and thereafter, there has been no change in the circumstances, except the custody period. Hon'ble Apex Court in the case of Rajesh Ranjan Yadav alias Pappu Yadav v. CBI Through its Director, (2007) 1 SCC 70 held that bail cannot be granted solely on the ground of long incarnation in jail and inability of
Signature Not Verified SAN accused to conduct the defence. Apex Court in the case of State of M.P. v.
Digitally signed by ANURAG SONI Date: 2021.07.30 17:41:35 IST 3 MCRC-30187-2021 K a ja d , (2001) 7 SCC 673 observed "It is true that successive bail applications are permissible under the changed circumstances. But without the change in the circumstances, the second application would be deemed to be seeking review of the earlier judgment which is not permissible under criminal law as has been held by this Court in Hari Singh Mann v. Harbhajan Singh Bajwa [(2001) 1 SCC 169 : 2001 SCC (Cri) 113] and various other judgments."
It appears from the record that Hon'ble Apex Court rejected the bail application of applicant Anish Pandey vide order dated 06.03.2020 passed in SLP (Crl.) No.1788/2020. Statements of other material witnesses have to be recorded by the trial Court. So, looking to the allegation, gravity of offence
and provision of Section 37 of the NDPS Act, this Court is not inclined to grant bail to the applicant.
Accordingly, M.Cr.C. is rejected.
However, it appears from the record that applicant is in custody since 12/01/2019 and trial is still pending, so it is expected from the learned trial Court to dispose of the case as early as possible.
Office is directed to send a copy of this order to the learned trial Court for necessary compliance.
(RAJEEV KUMAR DUBEY) JUDGE
as
Signature Not Verified SAN
Digitally signed by ANURAG SONI Date: 2021.07.30 17:41:35 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!