Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogendra Singh @ Farkan vs The State Of Madhya Pradesh
2021 Latest Caselaw 2129 MP

Citation : 2021 Latest Caselaw 2129 MP
Judgement Date : 7 June, 2021

Madhya Pradesh High Court
Yogendra Singh @ Farkan vs The State Of Madhya Pradesh on 7 June, 2021
Author: Gurpal Singh Ahluwalia
                             1
         THE HIGH COURT OF MADHYA PRADESH
                   MCRC No.22847/2021
          Yogendra Singh @ Farkan vs. State of M.P.

                Heard through Video Conferencing

Gwalior, Dated : 07.06.2021

      Shri Anil Kumar Mishra, Counsel for the applicant.

      Shri Nitin Goyal, Counsel for the respondent/State.

Case diary is available.

This fourth application under Section 439 of Cr.P.C. has been

filed for grant of bail. The third application was dismissed as

withdrawn by order dated 8.2.2021 passed in M.Cr.C. No.5276/2021.

The applicant has been arrested on 20.04.2020 in connection

with Crime No.88/2019 registered at Police Station Barohi, District

Bhind for offence under Sections 302, 294, 323, 34 of IPC and under

Section 25/27 of the Arms Act.

It is submitted by the counsel for the applicant that according

to the prosecution case, the applicant along with other co-accused

persons had assaulted the complainant. When the deceased tried to

intervene in the matter, then he was assaulted by the co-accused.

There is no allegation that the applicant caused any injury to the

deceased. It is further submitted that in the light of the judgment

passed by the Supreme Court in the case of Anil Kumar Yadav vs.

State (NCT of Delhi) and another reported in (2018) 12 SCC 129,

his prayer for grant of regular bail may be permitted to be withdrawn.

However, in the wake of second wave of Covid19 pandemic, his

THE HIGH COURT OF MADHYA PRADESH MCRC No.22847/2021 Yogendra Singh @ Farkan vs. State of M.P.

prayer for grant of temporary bail for a period of two months' may be

considered. It is further submitted that the applicant would follow all

covid 19 protocols as decided by the Central Government or the State

Government or Local Administration.

Per contra, the application is vehemently opposed by the

counsel for the respondent/State. It is submitted by the counsel for

the State that the applicant has a criminal history and as many as five

more criminal cases have been registered but after going through the

details of the criminal antecedents, it is fairly conceded that no

heinous offence was registered against the applicant.

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.

THE HIGH COURT OF MADHYA PRADESH MCRC No.22847/2021 Yogendra Singh @ Farkan vs. State of M.P.

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 facts and circumstances of the case 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 on furnishing

the 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

be released on temporary bail for a period of 2 months from the date

of his release. The applicant shall also furnish an undertaking that he

THE HIGH COURT OF MADHYA PRADESH MCRC No.22847/2021 Yogendra Singh @ Farkan vs. State of M.P.

shall surrender immediately after the period of temporary bail is

over, unless and until the period of temporary bail is extended by this

Court. He shall also furnish an undertaking before the Court, that he

shall abide by all the instructions which may be issued by the Central

Govt./State Govt. or Local Administration for combating Covid19

from time to time.

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

THE HIGH COURT OF MADHYA PRADESH MCRC No.22847/2021 Yogendra Singh @ Farkan vs. State of M.P.

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.

THE HIGH COURT OF MADHYA PRADESH MCRC No.22847/2021 Yogendra Singh @ Farkan vs. State of M.P.

With aforesaid observations, this application is finally

disposed of.

                                                     (G.S. Ahluwalia)
(alok)                                                   Judge




ALOK KUMAR
2021.06.08 10:51:01 +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