Citation : 2021 Latest Caselaw 2179 MP
Judgement Date : 8 June, 2021
1 MCRC-19667-2021
The High Court Of Madhya Pradesh
MCRC-19667-2021
(SANDEEP SINGH Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 08-06-2021
Heard through Video Conferencing.
Shri Rampyare Mishra, learned counsel for the applicant.
Shri Puneet Shroti, PL for the respondent/State.
Shri Ajay Pratap Singh, learned counsel for the objector. Case dairy perused.
T his is the fourth bail application under Section 439 of Cr.P.C. Applicant Sandeep Singh was arrested on 2/1/2017 in connection with Crime No.12/2015 registered at Police Station Dabhora, District Rewa for the offences punishable under Sections 409, 420, 467, 468, 471, 34 and 120 of the IPC.
First and second bail applications of the applicant were dismissed on merits by this Court vide orders dated 25/03/2019 and 8/7/2019 passed in M.Cr.C.No.5540/2018 and 20235/2019 and third bail application was dismissed as withdrawn by this Court vide order dated 5/4/2021 passed in
MCrC no.48152/2020.
A s per prosecution case, the Joint Registrar, Cooperative Societies through a newspaper got the knowledge about a fraud amounting to Rs.11 Crores in District Cooperative Central Bank Rewa, Branch Dabhora, wherein huge amount of money was transferred to the accounts of various account holders from the Sundry account of the Bank. On that, enquiry was conducted by the bank officials. In the enquiry, it was found that total fraud which had taken place was to the tune of the Rs.16,13,89,500/- and it was also found that Ramkrishna Mishra and Arun Pratap Singh, Branch Manager of District Cooperative Central Bank, Branch Dabhora in connivance with other Bank officials and applicant and other co-accused persons transferred the amount from the Sundry account of bank to the account of applicant and Signature Not Verified SAN other co-accused persons and thus embezzled the said amount. The specific Digitally signed by MONIKA CHOURASIA Date: 2021.06.08 16:44:24 IST 2 MCRC-19667-2021 allegation against the present applicant is that the applicant had three accounts i. e . 184000088403, 684217021153 & 184000216663 located at District Cooperative Central Bank, Branch Dabhora and on different dates a sum of Rs.3,37,84,335/- was transferred from the Sundry account of the bank to the applicant's accounts, which was withdrawn and used by the applicant.
Learned counsel for the applicant submitted that the applicant is innocent and has falsely been implicated in the offence. The aforesaid accounts were opened without the signature of the present applicant. The applicant was not aware about the fact that the alleged amount was being deposited in his account. The applicant is in custody since 2/01/2017. The charge-sheet has been filed and the conclusion of trial will take time, hence it is prayed that the applicant be released on bail.
Learned counsel for the State as well as learned counsel for the o b jec to r opposed the prayer and submitted that principal accused Ramkrishna Mishra fraudulently withdrew the amount from the Sundry account of Cooperative Bank, Rewa and from that an amount of Rs.3,37,84,335/- was transferred by him in the applicant'™s account, which was withdrawn by the applicant and used by him, which clearly shows that the applicant was involved in the said crime. Even the Coordinate Bench of this Court rejected the bail applications of co-accused Smt. Anjani Mishra, Shri Krishna Mishra, vide orders dated 18.04.2017 and 03.03.2016, passed in M.Cr.Cs. No.18340/2016 and 2907/2016. So, looking to the enormity of fraud and involvement of applicant in the crime, he should not be enlarged on bail.
Earlier bail applications of the applicant were dismissed on merits by this Court vide orders dated 25/03/2019 and 8/7/2019 passed in M.Cr.C.Nos.5540/2018 and 20235/2019 and since then there is no change in the circumstances, except custody period.
Hon'ble Apex Court in the case of Rajesh Ranjan Yadav alias
Signature Not Verified SAN Pappu Yadav v. CBI Through its Director reported in (2007) 1 SCC 70
Digitally signed by MONIKA CHOURASIA Date: 2021.06.08 16:44:24 IST 3 MCRC-19667-2021 held that bail, can not be granted solely on the ground of long incarnation in jail and inability of accused to conduct the defence. Apex Court in the case of State of M.P. v. Kajad, (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."
F r o m the account statement of applicant's account Nos. 184000088403, 684217021153 & 184000216663 located at District
Cooperative Central Bank, Branch Dabhora, it is apparent that an amount of Rs.3,37,84,335/- were credited to the applicant's account from the Sundry account of the District Cooperative Central Bank, Branch Dabhora. Although, learned counsel of the applicant submitted that aforesaid accounts were opened without the signature of the present applicant. The applicant was not aware about the fact that the alleged amount was being deposited in his account, but it is alleged that said amount was used by the applicant. He also got one F.D. prepared from that amount and used it in getting liquor contract. Crime No.71/2015 for the offences punishable under Sections 420,409,467,468,471 and 120B of IPC is also registered against the applicant, so looking to the facts and circumstances of the case, enormity of fraud and involvement of the applicant in the crime, this Court is not inclined to grant bail to the applicant.
Accordingly, M.Cr.C. is rejected.
(RAJEEV KUMAR DUBEY) JUDGE
m/-
Signature Not Verified SAN
Digitally signed by MONIKA CHOURASIA Date: 2021.06.08 16:44:24 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!