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

Jitendra Sharma vs The State Of Madhya Pradesh
2021 Latest Caselaw 2219 MP

Citation : 2021 Latest Caselaw 2219 MP
Judgement Date : 9 June, 2021

Madhya Pradesh High Court
Jitendra Sharma vs The State Of Madhya Pradesh on 9 June, 2021
Author: Vishal Dhagat
                                                         1                            MCRC-24858-2021
                              The High Court Of Madhya Pradesh
                                        MCRC-24858-2021
                                       (JITENDRA SHARMA Vs THE STATE OF MADHYA PRADESH)


                      Jabalpur, Dated : 09-06-2021
                            Heard through Video Conferencing.

                            Shri Ankit Saxena, learned counsel for the applicant.
                            Shri Sanjay K. Malvi, learned PL for the respondent/State.

This is first application under Section 439 of the Code of Criminal Procedure on behalf of the applicant, who is in jail since 03.05.2021 in

connection with Crime No.1156/2020 registered at Police Station- Jahangirabad, District- Bhopal (MP) for the offence under Sections 420, 467, 468, 506 and 34 of the Indian Panel Code.

A s per prosecution story, applicant is said to have cheated one Dr. Ravishankar Gautam of Rs.7,20,000/-. He was allured to become a partner in a hospital. When he transferred Rs.7,20,000/- in account of hospital, accused sold goods of hospital and hospital was also closed.

Learned counsel for the applicant submitted that this is a civil case. There was a hospital which was in existence. Partnership agreement was

made on 01.11.2019. Hospital was proposed to be closed later on i.e. on 05.03.2020 when partner asked to return the security amount to the owner. On this basis, it is submitted that it is not a case of cheating and forgery. It is further submitted by him that applicant is ready to deposit Rs.1,00,000/- i.e. the amount which falls in his share under protest before the trial Court. On aforesaid grounds, counsel for applicant prays for grant of bail to the applicant.

Learned Panel Lawyer for State opposed the bail application. Heard the counsel for the parties.

Considering the aforesaid facts and circumstances of the case and also considering the proposal of applicant to deposit Rs.1,00,000/- under protest before CJM/trial Court, without commenting on the merits of the case, bail Signature Not SAN Verified application stands allowed.

Digitally signed by VINOD KUMAR TIWARI Date: 2021.06.10 11:18:14 IST 2 MCRC-24858-2021 It is directed that the applicant-Jitendra Sharma shall be released on bail on his furnishing personal bond of Rs.50,000/- (Rs. Fifty Thousand only) with solvent surety in the like amount to the satisfaction of the trial court on condition of depositing of Rs.1,00,000/- before the CJM/trial Court.

Amount which will be deposited by the applicant shall be subject to

final judgment passed by the trial Court.

In addition to aforesaid condition, the applicant shall abide by the conditions enumerated under Section 437(3) of Cr. P. C.

C.C as per rules.

                                                                                (VISHAL DHAGAT)
                                                                                     JUDGE


                      vkt




Signature
 SAN      Not
Verified

Digitally signed by
VINOD KUMAR
TIWARI
Date: 2021.06.10
11:18:14 IST
 

 
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