Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sikandar Singh Narwariya @ Lalu vs The State Of Madhya Pradesh
2021 Latest Caselaw 6331 MP

Citation : 2021 Latest Caselaw 6331 MP
Judgement Date : 4 October, 2021

Madhya Pradesh High Court
Sikandar Singh Narwariya @ Lalu vs The State Of Madhya Pradesh on 4 October, 2021
Author: Gurpal Singh Ahluwalia
     1  THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

Gwalior, Dated:04/10/2021

         Shri Pradeep Katare, Advocate for appellant.

         Shri C.P. Singh, Panel Lawyer for the State.

         None for the complainant.

         It is submitted by the counsel for the State that the complainant

has been informed about the pendency of this appeal as required

under Section 15-A of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act.

2.       Case Diary is available.

3.       This first Criminal Appeal for grant of bail has been filed under

Section 14A(2) of Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities), Act, 1989 against the order dated

31/5/2021      passed    by    Second    Additional     Sessions   Judge,

Bhind/Special Judge, Bhind by which the application filed by the

appellant for grant of bail has been rejected.

4.       The appellant has been arrested on 19/2/2021 in connection

with Crime No.21/2021 registered at Police Station Barohi, District

Bhind for offence punishable under Sections 302, 465, 467, 471, 166,

166-A, 193, 196, 197, 199, 203, 218, 201 of IPC and under Sections

3(2)(vi), 3 (2) (v) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities), Act.

5.       It is submitted by the counsel for the appellant that the
      2  THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

Sessions Judge, Bhind by its order dated 10/8/2021 passed in BA

No.978/2021 has granted bail to the co-accused Gajendra Singh,

whose case is identical to that of the present appellant. It is further

submitted that according to the prosecution case, the appellant and

other co-accused persons, namely, Daplu alias Omkar and Gajendra

had assaulted the deceased-Shyamlal by means of Lathi and

thereafter they took him to JA Hospital, Gwalior, where they got the

deceased-Shyamlal admitted in the name of Nathuram and ultimately

Shyamlal succumbed to the injuries. Death certificate in the name of

Nathuram was also prepared, however, at a later stage it was found

that in fact Nathuram had already expired on 15/6/2013 and the

appellant and other co-accused, namely, Daplu alias Omkar and

Gajendra Singh Narwariya had got the injured admitted in the

hospital in the fake name. The case of the present appellant is

identical to that of the co-accused Gajendra. The appellant is in jail

from 19/2/2021. The trial is likely to take sufficiently long time and

there is no possibility of his absconding or tampering with the

prosecution case.

6.       Per contra, it is submitted by counsel for State that there are

serious allegations of assaulting the deceased Shyamlal by Lathi and

above all the appellant as well as co-accused Omkar and Gajendra

Singh took the deceased Shyamlal to the hospital and got him
      3  THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

admitted in the fake name of Nathuram and also succeeded in getting

the death certificate in the name of Nathuram, whereas Nathuram had

already expired on 15/06/2013.

7.       Considered the submissions made by learned counsel for

parties.

8.       According to prosecution case, the complainant Upendra Singh

Jatav made a complaint to the police that his neighbor Shyamlal was

beaten by the appellant, Daplu S/o Nathu Singh Narwariya, Gajendra

Singh Narwariya, about 6-7 days back and thereafter they took the

injured to Gwalior and from thereafter the whereabouts of Shyamlal

are not known. On this information, an enquiry was initiated and the

statement of witnesses in the Merg enquiry were recorded. The Police

found that in fact the deceased Shyamlal was beaten by appellant, co-

accused Daplu @ Omkar and Gajendra by Lathi and thereafter they

took the deceased to Gwalior and got him admitted in the J.A.

Hospital Gwalior in the fake name of Nathuram S/o Hukum Singh.

The injured Shyamlal who was admitted in the hospital by co-

accused Omkar Singh in the name of Nathuram s/o Hukum expired

on 08/06/2020. Accordingly, the dead body of Shyamlal was handed

over to Omkar Singh after the postmortem. It appears that the dead

body of Shyamlal, who was admitted in the fake name of Nathuram,

was not brought in the village and his cremation was done
      4  THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

somewhere else and since whereabouts of Shyamlal was not known,

therefore, his neighbor Upendra Singh had made a report to the

Police. During the Merg enquiry, the statement of witnesses were

recorded who had claimed that the name of deceased was Nathuram

and ultimately those statements found to be incorrect. Thus, the

Police after completing investigation, has filed the charge-sheet

against the present appellant, Omkar Singh and Gajendra Singh apart

from Ghanshyam, Ravindra, Vinod Sharma, Smt. Sangeeta, Upendra

Singh Jatav, Jarman Singh Narwariya, Hotam Singh Narwariya and

Sudamalal Kadere. The allegations against the remaining co-accused

persons are that they had given false information to the Police. Thus,

there are two sets of accused persons which are as under :

1.       Sikander Singh Narwariya      @ Lalu, Omkar @ Daplu and

         Gajendra Singh against whom it is alleged that not only they

         had assaulted the deceased Shyamlal by Lathi, but they took

         him to the hospital and got him admitted in the hospital in the

         fake name of Nathuram and after the death of Shyamlal on

         08.06.2020, who was admitted in the fake name of Nathuram,

         his dead-body was received by co-accused Omkar and it was

         not brought to the village and the cremation was done

         somewhere else in Gwalior itself.

2.       Whereas, the allegations against the remaining co-accused
      5  THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

         persons are that they had given false information to the Police

         that Nathuram had fallen from the roof of the house and he

         died in the hospital.

9.       The appellant has filed the copy of order dated 10/8/2021

passed by Sessions Judge, Bhind in B.A. No.978/2021 by which the

co-accused Gajendra Singh was granted bail. This Court has gone

through the order passed by the Sessions Judge, Bhind. The relevant

part of the order is reproduced as under:

                      "According to prosecution case, on dt.
               29.05.2020 or 31.05.2020 at or about 07:00 to
               08:00 AM accused person nemly Gajendra Singh,
               Sikandar Singh, Omkar Singh, Sudama Kadere,
               Hotam Singh, Jarman Singh, Upendra Singh &
               Sangeeta Narwariya has assaulted the Nathuram
               S/o Hukum Singh with Dandas, as seized from the
               accused persons. The said Nathuram sustain
               various injuries including vitol part and
               succumbed to the injuries.
                      Ld. Counsel for the applicants submitts that,
               applicant is in custody from February 2021 and
               Hon'ble High Court has granted bail to other co-
               accused. Applicant is redy to submits proper
               security. Hence, he be relased on bail.
                      The prayer is opposed by the Ld. Spl. G.P.
               for the State.
                      Record of the SC ATR Case No. 71/2021 dt.
               18.05.2021 perused.
                      As per Para-11 & 12 of the Arrest memo dt.
               19.02.2021 it is transpired that, applicant is not
               dangerous, he has no previous criminal record, he
               is not habitual offender and there is no
               possibilities fleeing from justice. The applicant
               has no crime antecedent.
                      Investigation is over and Chalan has been
               filed    on     18.05.2021.    Further    custodial
               interrogation is no more required and no purpose
       6 THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

               would be served to continue incarceration of
               applicant. Co-accused Jarman Singh, Smt.
               Sangeeta, Upendra Jatav, Hotam Singh has been
               enlearged on bail by Hon'ble High Court of
               Madhya Pradesh, Bench at Gwalior in CRA No.
               4328/21, CRA No. 4204/21, CRA No. 3964/21 &
               CRA No. 4075/21 respectively. Role of the
               applicant is not specifically mentioned in the
               Charge-Sheet.
                     Considering the above facts and looking to
               special circumstances of second wave Covid-19
               pendemic and that early conclusion of the trial is a
               bleak possibility and looking the nature and
               gravity of accusations, means and standing of the
               applicant, danger of applicant absconding, if
               granted Bail and reasonable apprehension of the
               witnesses being influenced and applying the
               doctrin of parity this Court deem it proper and fit
               to enlarge the applicant on Bail. Accordingly, the
               Bail Application dt. 04.08.2021 is hereby
               allowed."

10.       Thus it is clear that the Sessions Judge, Bhind has mentioned

that the allegation against Gajendra, appellant, Omkar Singh, Sudama

Kadere, Hotam Singh, Jarman Singh, Upendra Singh and Sangeeta

Narwariya are similar as all of them had assaulted Nathuram S/o

Hukum Singh with dandas whereas the aforesaid observation is

completely false and there are no allegation of assault against

Sudama Kadere, Hotam Singh, Jarman Singh, Upendra Jatav and

Sangeeta Narwariya. Further, the Court below has held that the High

Court has also granted bail to the co-accused Sangeeta Narwariya by

order dated 29/7/2021 passed in Criminal Appeal No.4204/2021, the

co-accused Jarman Singh passed in Criminal Appeal No.4328/2021
       7 THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

to Upendra Singh by order dated 9/7/2021 passed in Criminal appeal

No.3964/2021 to Hotam Singh passed in Criminal Appeal

No.4075/2021.

11.       Surprisingly, it was also mentioned by the Court below that the

role of the appellant is not specifically mentioned in the charge sheet.

Unfortunately, the above-mentioned observation made by the

Sessions Judge, Bhind is just contrary to record. In the charge sheet

itself it is mentioned as under:

                        ^^exZ vuqla/kku esa lk{kh ghjk flag ujofj;k dksVokj
                xzke enuiwjk us vius dFkuksa esa e`rd dk ';keyky tkVo
                iq= cq)w yky tkVo gksuk rFkk fnukad 29-05-2020 dks xzke
                enuiqjk ds yYyw ujofj;k] Miyw mQZ vksedkj ujofj;k
                iq=x.k Lo- Jh ukFkwflag ujofj;k ,oa xtsanz flag ujofj;k
                ds }kjk ezrd ';keyky dh mlds vkokl bUnzk vkokl
                dkWyksuh enuiqjk es ykBh MaMks ls ekjihV djuk ftlls
                mlds flj ds cxy esa M.Ms dh pksV ls [kwu cg tkuk vkSj
                pksV vkuk vkSj mlds ckn bu rhuksa yksxks ds }kjk ezrd
                ';keyky dks yksfMax xkMh esa Mkydj bykt ds fy;s xkao
                ls ys tkuk crk;k gSA^^

12.       Thus in the charge sheet it was specifically mentioned that

29/5/2020 the appellant, the co-accused Daplu @ Omkar Singh,

Gajendra Singh had assaulted the injured/deceased Shyamlal by lathi

and thereafter all the three persons took the injured Shyamlal to the

hospital. Even in the police case diary there are various witnesses

who have specifically stated that Shyamlal was beaten by the

appellant and co-accused Daplu @ Omkar Singh and Gajendra and

they took the injured to hospital on their loading vehicle. It is really
    8    THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

surprising that the Sessions Judge has given a complete go by to the

allegations made by the co-accused Gajendra in the charge sheet and

has granted bail to him by observing certain facts which are just

contrary to record. Further, by referring to the orders of bail granted

to the co-accused persons the Sessions Judge, Bhind has given an

impression that the case of the co-accused Gajendra is identical to

that of the co-accused Jarman Singh, Smt. Sangeeta Narwariya,

Upendra Singh and Hotam Singh which is not correct. For the sake of

convenience, this Court is reproducing the relevant part of order

passed in the case of Upendra Jatav on 9/7/2021 in Criminal Appeal

No.3964/2021:

                   "It is submitted the appellant has been
            falsely implicated in the case. He has not
            committed any offence in any manner. As per the
            prosecution story, the appellant was initially the
            complainant in the case who has informed the
            Police authorities regarding the offence but
            subsequently he has joined with the accused
            persons and given a false statement pointing out
            the fact that Nathuram has died in the incident.
            During the investigation, it was found that
            Nathuram had expired in the year 2013 itself and
            it was Shyamlal who has beaten by the co-accused
            persons and owing to the injuries has expired in
            the matter. It is argued that there is no allegation
            of inflicting any injury to the deceased on the
            present appellant. As per the prosecution story
            only he has to save the other accused persons by
            informing the false name to the Police authorities
            regarding deceased. He is in custody since
            20.02.2021. Investigation is over and charge-sheet
            has already been filed. Appellant is the first
            offender. The appellant is ready to abide by all the
       9 THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

                terms and conditions which may be imposed by
                this court while considering the application for
                grant of bail.
                       Per contra, learned Panel Lawyer for the
                State opposed the application stating that there is
                active participation of the appellant in
                commission of offence. He has tried to save all
                the other accused persons who have inflicted
                injuries to the deceased and given false
                statement to the Police authorities but he fairly
                admits the fact that he was the first informer
                regarding the commission of offence. Filing of
                charge-sheet and appellant being the first
                offender is not disputed by the State counsel. All
                other co-accused are in custody."

13.       Similarly, the co-accused Jarman Singh has been granted bail

by order dated 29/7/2021 passed in Criminal Appeal No.4328/2021

with the following observations:

                       "It is submitted by the counsel the appellant
                that the only allegation is regarding concealing the
                fact that he has disclosed the incorrect information
                to the Police authorities regarding the deceased by
                providing incorrect name. Appellant claims parity
                with co-accused Sudhamalal who was enlarged on
                bail vide order dated 22.07.2021 passed in
                Cr.A.4082/2021.
                       Per contra, learned Public Prosecutor for the
                State could not dispute the fact the factum of
                parity to the co-accused. There is no allegation
                against the appellant regarding committing of
                offence under Section 302 of IPC. Incorrect
                information was provided to              the Police
                authorities.
                       Considering the overall facts and
                circumstances of the case without commenting
                upon the merits of the case, this Court deems it
                appropriate to allow this application subject to the
                verification of the fact that appellant is having no
                criminal history. Accordingly, the application is
       10 THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

                 allowed."

14.        Thus it is clear that the co-accused persons were granted bail

on the ground that there is no allegation of assaulting the deceased

Shyamlal and the only allegations were that they have given incorrect

information to police whereas there are specific allegation of assault

against the appellant, co-accused Gajendra Singh and Daplu @

Omkar Singh. Thus it is clear that the Sessions Judge, Bhind has

completely ignored the factual aspect of the matter. That is not the

end of the case.

15.        It appears that the Sessions Judge, Bhind has also completely

ignored the legal aspect of the matter. Whenever a Court grants bail

on the ground of parity, then it is always expected that the Court shall

determine whether the reasons of parity are made out or not.

16.        The Supreme Court in the case of Shri Mahadev Meena vs.

Praveen Rathore & Anr. by order dated 27/9/2021 passed in

Criminal Appeal No.1089/2021 has held as under:

                 "13. Having analyzed prima facie the
                 circumstances in which the offence was committed
                 and the nature of the allegations, it will be useful
                 to refer to the precedents of this Court governing
                 the grant of bail. A two-judge Bench of this Court
                 in Ram Govind Upadhyay v. Sudharshan Singh
                 has listed the considerations that govern the grant
                 of bail without attributing an exhaustive character
                 to them. This Court has observed:
                        "4. Apart from the above, certain other
                        which may be attributed to be relevant
    11    THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

                  considerations may also be noticed at this
                  juncture, though however, the same are only
                  illustrative and not exhaustive, neither there
                  can be any. The considerations being:
                  (a) While granting bail the court has to keep
                  in mind not only the nature of the
                  accusations, but the severity of the
                  punishment, if the accusation entails a
                  conviction and the nature of evidence in
                  support of the accusations.
                  (b) Reasonable apprehensions of the
                  witnesses being tampered with or the
                  apprehension of there being a threat for the
                  complainant should also weigh with the
                  court in the matter of grant of bail.
                  (c) While it is not expected to have the
                  entire evidence establishing the guilt of the
                  accused beyond reasonable doubt but there
                  ought always to be a prima facie satisfaction
                  of the court in support of the charge.
                  (d) Frivolity in prosecution should
                  always be considered and it is only the
                  element of genuineness that shall have to be
                  considered in the matter of grant of bail, and
                  in the event of there being some doubt as to
                  the genuineness of the prosecution, in the
                  normal course of events, the accused is
                  entitled to an order of bail."
                  This Court has further elucidated on the
           power of the court to interfere with an order of bail
           in the following terms:
                  "3. Grant of bail though being a
                  discretionary order -- but, however, calls for
                  exercise of such a discretion in a judicious
                  manner and not as a matter of course. Order
                  for bail bereft of any cogent reason cannot
                  be sustained."
                  The above principles have been reiterated by
           a two judge Bench of this Court in Prasanta
           Kumar Sarkar v. Ashis Chatterjee:
                  "9. ... It is trite that this Court does not,
                  normally, interfere with an order passed by
                  the High Court granting or rejecting bail to
                  the accused. However, it is equally
    12    THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

                 incumbent upon the High Court to exercise
                 its discretion judiciously, cautiously and
                 strictly in compliance with the basic
                 principles laid down in a plethora of
                 decisions of this Court on the point. It is
                 well       settled     that,    among     other
                 circumstances, the factors to be borne in
                 mind while considering an application for
                 bail are:
                 (i) whether there is any prima facie or
                 reasonable ground to believe that the
                 accused had committed the offence;
                 (ii) nature and gravity of the accusation;
                 (iii) severity of the punishment in the event
                 of conviction;
                 (iv) danger of the accused absconding or
                 fleeing, if released on bail;
                 (v) character, behaviour, means, position and
                 standing of the accused;
                 (vi) likelihood of the offence being repeated;
                 (vii) reasonable apprehension of the
                 witnesses being influenced; and
                 (viii) danger, of course, of justice being
                 thwarted by grant of bail.
                         [internal citation omitted]"
                 In Ramesh Bhavan Rathod v. Vishanbhai
           Hirabhai Makwana, a two judge Bench of this
           Court of which one of us (Justice DY
           Chandrachud) was a part, has held that the High
           Court while granting bail must focus on the role of
           the accused in deciding the aspect of parity. This
           Court observed:
                         "26....The High Court has evidently
                 misunderstood the central aspect of what is
                 meant by parity. Parity while granting bail
                 must focus upon the role of the accused.
                 Merely observing that another accused who
                 was granted bail was armed with a similar
                 weapon is not sufficient to determine
                 whether a case for the grant of bail on the
                 basis of parity has been established. In
                 deciding the aspect of parity, the role
                 attached to the accused, their position in
                 relation to the incident and to the victims is
    13    THE HIGH COURT OF MADHYA PRADESH
                Criminal Appeal No.5870/2021
Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

                    of utmost importance. The High Court has
                    proceeded on the basis of parity on a
                    simplistic assessment as noted above, which
                    again cannot pass muster under the law."
             14. The High Court ought to have had due
             regard to the seriousness and gravity of the crime.
             The deceased was employed with the Intelligence
             Bureau in New Delhi. The first respondent is an

employee of the Anti-Corruption Bureau at Jhalawar. The material which has emerged during the course of investigation cannot simply be ignored or glossed over (as the High Court has done). The first respondent himself being an employee of the Anti-Corruption Bureau at Jhalawar, the likelihood of the evidence being tampered with and of the witnesses being suborned cannot be discounted. At this stage, when the Court is called upon to evaluate whether a case for the grant of bail has been made out, it is inappropriate to enter upon matters which would form the subject of the trial when evidence is adduced by the prosecution. Bail was granted to the co-accused Anita Meena primarily and substantially on the ground that she had a child of eleven months with her in jail. This cannot be the basis to a claim of parity on the part of the first respondent. The first respondent cannot claim parity with the co-accused since the allegations in the FIR and the material that has emerged from the investigation indicate that a major role has been attributed to him in the murder of the deceased."

Further, the Supreme Court in the case of Ramesh Bhavan

Rathod vs. Vishanbhai Hirabhai Makwana (Koli) & Anr. reported

in (2021) 6 SCC 230 has held as under:

"26. Another aspect of the case which needs emphasis is the manner in which the High Court has applied the principle of parity. By its two orders both dated 21-12-2020 [Pravinbhai Hirabhai Koli v. State of Gujarat, 2020 SCC 14 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

OnLine Guj 2986], [Khetabhai Parbatbhai Makwana v. State of Gujarat, 2020 SCC OnLine Guj 2988] , the High Court granted bail to Pravin Koli (A-10) and Kheta Parbat Koli (A-15). Parity was sought with Sidhdhrajsinh Bhagubha Vaghela (A-13) to whom bail was granted on 22-10-2020 [Siddhrajsinh Bhagubha Vaghela v. State of Gujarat, 2020 SCC OnLine Guj 2985] on the ground (as the High Court recorded) that he was "assigned similar role of armed with stick (sic)". Again, bail was granted to Vanraj Koli (A-16) on the ground that he was armed with a wooden stick and on the ground that Pravin (A-10), Kheta (A-

15) and Sidhdhrajsinh (A-13) who were armed with sticks had been granted bail. The High Court has evidently misunderstood the central aspect of what is meant by parity. Parity while granting bail must focus upon the role of the accused. Merely observing that another accused who was granted bail was armed with a similar weapon is not sufficient to determine whether a case for the grant of bail on the basis of parity has been established. In deciding the aspect of parity, the role attached to the accused, their position in relation to the incident and to the victims is of utmost importance. The High Court has proceeded on the basis of parity on a simplistic assessment as noted above, which again cannot pass muster under the law."

17. Thus, it is clear that whenever an accused seeks bail on the

ground of parity, then the Court must focus upon the role of the

accused. The role played by the aspirant in the incident should be

considered in order to find out as to whether the case of the aspirant

who is seeking bail is identical to that of the co-accused, who has

already been granted bail or not.

15 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

18. In the present case, not only, the Sessions Judge, Bhind has

given a complete go by to the above principle of law and without

ascertaining the allegations made against the accused Gajendra and

the other co-accused persons, who have been granted bail by the

High Court, surprisingly observed that there are no specific

allegations against the accused Gajendra in the charge-sheet.

19. It is true that the power of grant of bail under Section 439 of

CrPC is discretionary, but the said discretion has to be exercised

judiciously.

20. The Supreme Court in the case of State of Kerala Vs Mahesh

by judgment dated 19.03.2021 passed in Criminal Appeal No.

343/2021 has held as under:-

"16. It is well settled that though the power to grant bail under Section 439 of the Cr.P.C is discretionary, such discretion has to be exercised judiciously, as held by this Court in Ram Govind Upadhyay v. Sudarshan Singh and Ors. reported in (2002) 3 SCC 598. Speaking for the Court, Umesh Chandra Banerjee, J. said:-

"3. Grant of bail though being a discretionary order --but, however, calls for exercise of such a discretion in a judicious manner and not as a matter of course. Order for bail bereft of any cogent reason cannot be sustained.

Needless to record, however, that the grant of bail is dependent upon the contextual facts of the matter being dealt with by the court and facts, however, do always vary from case to case. While placement of the accused in the society, though may be considered but that by itself cannot be a guiding factor in the matter of grant of bail and 16 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

the same should and ought always to be coupled with other circumstances warranting the grant of bail. The nature of the offence is one of the basic considerations for the grant of bail -- more heinous is the crime, the greater is the chance of rejection of the bail, though, however, dependent on the factual matrix of the matter.

4. Apart from the above, certain other which may be attributed to be relevant considerations may also be noticed at this juncture, though however, the same are only illustrative and not exhaustive, neither there can be any. The considerations being:

(a) While granting bail the court has to keep in mind not only the nature of the accusations, but the severity of the punishment, if the accusation entails a conviction and the nature of evidence in support of the accusations.

(b) Reasonable apprehensions of the witnesses being tampered with or the apprehension of there being a threat for the complainant should also weigh with the court in the matter of grant of bail.

(c) While it is not expected to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge.

(d) Frivolity in prosecution should always be considered and it is only the element of genuineness that shall have to be considered in the matter of grant of bail, and in the event of there being some doubt as to the genuineness of the prosecution, in the normal course of events, the accused is entitled to an order of bail."

18. In Mahipal v. Rajesh Kumar and Anr. reported in (2020) 2 SCC 118, this Court held:-

"14. The provision for an accused to be released on bail touches upon the liberty of an 17 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

individual. It is for this reason that this Court does not ordinarily interfere with an order of the High Court granting bail. However, where the discretion of the High Court to grant bail has been exercised without the due application of mind or in contravention of the directions of this Court, such an order granting bail is liable to be set aside. The Court is required to factor, amongst other things, a prima facie view that the accused had committed the offence, the nature and gravity of the offence and the likelihood of the accused obstructing the proceedings of the trial in any manner or evading the course of justice. The provision for being released on bail draws an appropriate balance between public interest in the administration of justice and the protection of individual liberty pending adjudication of the case. However, the grant of bail is to be secured within the bounds of the law and in compliance with the conditions laid down by this Court. It is for this reason that a court must balance numerous factors that guide the exercise of the discretionary power to grant bail on a case-by-case basis. Inherent in this determination is whether, on an analysis of the record, it appears that there is a prima facie or reasonable cause to believe that the accused had committed the crime. It is not relevant at this stage for the court to examine in detail the evidence on record to come to a conclusive finding."

22. There is no straight jacket formula for grant or refusal of bail. Seriousness of the charge is undoubtedly one of the relevant considerations while considering bail applications as held in Sanjay Chandra (supra) cited on behalf of the Respondent Accused. All the relevant factors have to be weighed by the Court considering an application for bail, including the gravity of the offence, the evidence and material which prima facie show the involvement of applicant for bail in the offence alleged, the extent of involvement of the applicant for bail, in the offence alleged, possibility of the applicant accused absconding or otherwise defeating or delaying the 18 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

course of justice, reasonable apprehension of witnesses being threatened or influenced or of evidence being tempered with, and danger to the safety of the victim (if alive), the complainant, their relatives, friends or other witnesses."

The Supreme Court in the case of Harjit Singh Vs.

Inderpreet Singh @ Inder and another by judgment dated

24.08.2021 passed in Criminal Appeal No. 883/2021 has held as

under:-

"7. We have heard the learned counsel for the respective parties at length.

Before considering the rival submissions on behalf of the respective parties, few decisions of this Court on how to exercise the discretionary power for grant of bail and the duty of the appellate court, particularly when bail was refused by the court(s) below and the principles and considerations for granting or refusing the bail are required to be referred to and considered.

7.1 In the case of Gudikanti Narasimhulu v.

Public Prosecutor, High Court of A.P., (1978) 1 SCC 240, this Court has observed and held that deprivation of freedom by refusal of bail is not for punitive purposes but for the bifocal interests of justice. The nature of the charge is a vital factor and the nature of the evidence is also pertinent. The severity of the punishment to which the accused may be liable if convicted also bears upon the issue. Another relevant factor is whether the course of justice would be thwarted by him who seeks the benignant jurisdiction of the Court to be freed for the time being. The Court has also to consider the likelihood of the applicant interfering with the witnesses for the prosecution or otherwise polluting the process of justice. It is further observed that it is rational to enquire into the antecedents of the man who is applying for bail to find out whether he has a bad record, particularly a record 19 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

which suggests that he is likely to commit serious offences while on bail.

7.2 In the case of Ash Mohammad v. Shiv Raj Singh, (2012) 9 SCC 446, this Court in paragraphs 17 to 19 observed and held as under:

"17. We are absolutely conscious that liberty of a person should not be lightly dealt with, for deprivation of liberty of a person has immense impact on the mind of a person. Incarceration creates a concavity in the personality of an individual. Sometimes it causes a sense of vacuum. Needless to emphasise, the sacrosanctity of liberty is paramount in a civilised society. However, in a democratic body polity which is wedded to the rule of law an individual is expected to grow within the social restrictions sanctioned by law. The individual liberty is restricted by larger social interest and its deprivation must have due sanction of law. In an orderly society an individual is expected to live with dignity having respect for law and also giving due respect to others' rights. It is a well- accepted principle that the concept of liberty is not in the realm of absolutism but is a restricted one. The cry of the collective for justice, its desire for peace and harmony and its necessity for security cannot be allowed to be trivialised. The life of an individual living in a society governed by the rule of law has to be regulated and such regulations which are the source in law subserve the social balance and function as a significant instrument for protection of human rights and security of the collective. It is because fundamentally laws are made for their obedience so that every member of the society lives peacefully in a society to achieve his individual as well as social interest. That is why Edmond Burke while discussing about liberty opined, "it is regulated freedom".

18. It is also to be kept in mind that individual liberty cannot be accentuated to such an extent or elevated to such a high pedestal which would bring in anarchy or disorder in the 20 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

society. The prospect of greater justice requires that law and order should prevail in a civilised milieu. True it is, there can be no arithmetical formula for fixing the parameters in precise exactitude but the adjudication should express not only application of mind but also exercise of jurisdiction on accepted and established norms. Law and order in a society protect the established precepts and see to it that contagious crimes do not become epidemic. In an organised society the concept of liberty basically requires citizens to be responsible and not to disturb the tranquillity and safety which every well-meaning person desires. Not for nothing J. Oerter stated:

"Personal liberty is the right to act without interference within the limits of the law."

19. Thus analysed, it is clear that though liberty is a greatly cherished value in the life of an individual, it is a controlled and restricted one and no element in the society can act in a manner by consequence of which the life or liberty of others is jeopardised, for the rational collective does not countenance an anti-social or anti-collective act."

7.3 In the case of State of Maharashtra v. Sitaram Popat Vetal, (2004) 7 SCC 521, it is observed and held by this Court that while granting of 14 bail, the following factors among other circumstances are required to be considered by the Court:

1. The nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence;

2. Reasonable apprehension of tampering with the witness or apprehension of threat to the complainant; and

3. Prima facie satisfaction of the court in support of the charge.

It is further observed that any order dehors such reasons suffers from non-application of mind.

21 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

7.4 In the case of Mahipal v. Rajesh Kumar (2020) 2 SCC 118, where the High Court released the accused on bail in a case for the offence under Section 302 of the IPC and other offences recording the only contention put forth by the counsel for the accused and further recording that "taking into account the facts and circumstances of the case and without expressing the opinion on merits of case, this Court deems fit just and proper to enlarge/release the accused on bail", while setting aside the order passed by the High Court granting bail, one of us (Dr. Justice D.Y. Chandrachud) observed in paragraphs 11 and 12 as under:

"11. Essentially, this Court is required to analyse whether there was a valid exercise of the power conferred by Section 439 CrPC to grant bail. The power to grant bail under Section 439 is of a wide amplitude. But it is well settled that though the grant of bail involves the exercise of the discretionary power of the court, it has to be exercised in a judicious manner and not as a matter of course. In Ram Govind Upadhyay v. Sudarshan Singh (2002) 3 SCC 598, Umesh Banerjee, J. speaking for a two-Judge Bench of this Court, laid down the factors that must guide the exercise of the power to grant bail in the following terms:

"3. Grant of bail though being a discretionary order -- but, however, calls for exercise of such a discretion in a judicious manner and not as a matter of course. Order for bail bereft of any cogent reason cannot be sustained. Needless to record, however, that the grant of bail is dependent upon the contextual facts of the matter being dealt with by the court and facts, however, do always vary from case to case. ... The nature of the offence is one of the basic considerations for the grant of bail -- more heinous is the crime, the greater is the chance of rejection of the bail, though, however, dependent on the factual matrix of the matter.

4. Apart from the above, certain other which may be attributed to be relevant 22 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

considerations may also be noticed at this juncture, though however, the same are only illustrative and not exhaustive, neither there can be any. The considerations being:

(a) While granting bail the court has to keep in mind not only the nature of the accusations, but the severity of the punishment, if the accusation entails a conviction and the nature of evidence in support of the accusations.

(b) Reasonable apprehensions of the witnesses being tampered with or the apprehension of there being a threat for the complainant should also weigh with the court in the matter of grant of bail.

(c) While it is not expected to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge.

(d) Frivolity in prosecution should always be considered and it is only the element of genuineness that shall have to be considered in the matter of grant of bail, and in the event of there being some doubt as to the genuineness of the prosecution, in the normal course of events, the accused is entitled to an order of bail."

12. The determination of whether a case is fit for the grant of bail involves the balancing of numerous factors, among which the nature of the offence, the severity of the punishment and a prima facie view of the involvement of the accused are important. No straitjacket formula exists for courts to assess an application for the grant or rejection of bail. At the stage of assessing whether a case is fit for the grant of bail, the court is not required to enter into a detailed analysis of the evidence on record to establish beyond reasonable doubt the commission of the crime by the accused. That is a matter for trial. However, the Court is required to examine whether there is 23 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

a prima facie or reasonable ground to believe that the accused had committed the offence and on a balance of the considerations involved, the continued custody of the accused subserves the purpose of the criminal justice system. Where bail has been granted by a lower court, an appellate court must be slow to interfere and ought to be guided by the principles set out for the exercise of the power to set aside bail.

7.5 That thereafter this Court considered the principles that guide while assessing the correctness of an order passed by the High Court granting bail. This Court specifically observed and held that normally this Court does not interfere with an order passed by the High Court granting or rejecting the bail to the accused. However, where the discretion of the High Court to grant bail has been exercised without the due application of mind or in contravention of the directions of this Court, such an order granting bail is liable to be set aside. This Court further observed that the power of the appellate court in assessing the correctness of an order granting bail stand on a different footing from an assessment of an application for cancellation of bail. It is further observed that the correctness of an order granting bail is tested on the anvil of whether there was a proper or arbitrary exercise of the discretion in the grant of bail. It is further observed that the test is whether the order granting bail is perverse, illegal or unjustified. Thereafter this Court considered the difference and distinction between an application for cancellation of bail and an appeal before this Court challenging the order passed by the appellate court granting bail in paras 13, 14, 16 and 17 as under:

"13. The principles that guide this Court in assessing the correctness of an order [Ashish Chatterjee v. State of W.B., CRM No. 272 of 2010, order dated 11-1-2010 (Cal)] passed by the High Court granting bail were succinctly laid down by this Court in Prasanta Kumar Sarkar v. Ashis Chatterjee (2010) 14 SCC 496. In that case, the accused was facing trial for an offence punishable under Section 302 of the Penal Code.

24 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

Several bail applications filed by the accused were dismissed by the Additional Chief Judicial Magistrate. The High Court in turn allowed the bail application filed by the accused. Setting aside the order [Ashish Chatterjee v. State of W.B., CRM No. 272 of 2010, order dated 11-1-2010 (Cal)] of the High Court, D.K. Jain, J., speaking for a two-Judge Bench of this Court, held:

"9. ... It is trite that this Court does not, normally, interfere with an order [Ashish Chatterjee v. State of W.B., CRM No. 272 of 2010, order dated 11-1-2010 (Cal)] passed by the High Court granting or rejecting bail to the accused. However, it is equally incumbent upon the High Court to exercise its discretion judiciously, cautiously and strictly in compliance with the basic principles laid down in a plethora of decisions of this Court on the point. It is well settled that, among other circumstances, the factors to be borne in mind while considering an application for bail are:

(i) whether there is any prima facie or reasonable ground to believe that the accused had committed the offence;

(ii) nature and gravity of the accusation;

(iii) severity of the punishment in the event of conviction;

(iv) danger of the accused absconding or fleeing, if released on bail;

(v) character, behaviour, means, position and standing of the accused;

(vi) likelihood of the offence being repeated;

(vii) reasonable apprehension of the witnesses being influenced; and

(viii) danger, of course, of justice being thwarted by grant of bail.

10. It is manifest that if the High Court does not advert to these relevant considerations and mechanically grants bail, the said order would suffer from the vice of nonapplication of mind, rendering it to be illegal."

25 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

14. The provision for an accused to be released on bail touches upon the liberty of an individual. It is for this reason that this Court does not ordinarily interfere with an order of the High Court granting bail. However, where the discretion of the High Court to grant bail has been exercised without the due application of mind or in contravention of the directions of this Court, such an order granting bail is liable to be set aside. The Court is required to factor, amongst other things, a prima facie view that the accused had committed the offence, the nature and gravity of the offence and the likelihood of the accused obstructing the proceedings of the trial in any manner or evading the course of justice. The provision for being released on bail draws an appropriate balance between public interest in the administration of justice and the protection of individual liberty pending adjudication of the case. However, the grant of bail is to be secured within the bounds of the law and in compliance with the conditions laid down by this Court. It is for this reason that a court must balance numerous factors that guide the exercise of the discretionary power to grant bail on a case by-case basis.

Inherent in this determination is whether, on an analysis of the record, it appears that there is a prima facie or reasonable cause to believe that the accused had committed the crime. It is not relevant at this stage for the court to examine in detail the evidence on record to come to a conclusive finding.

16. The considerations that guide the power of an appellate court in assessing the correctness of an order granting bail stand on a different footing from an assessment of an application for the cancellation of bail. The correctness of an order granting bail is tested on the anvil of whether there was an improper or arbitrary exercise of the discretion in the grant of bail. The test is whether the order granting bail is perverse, illegal or unjustified. On the other hand, an 26 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

application for cancellation of bail is generally examined on the anvil of the existence of supervening circumstances or violations of the conditions of bail by a person to whom bail has been granted. In Neeru Yadav v. State of U.P. (2014) 16 SCC 508, the accused was granted bail by the High Court [Mitthan Yadav v. State of U.P. [ 2014 SCC OnLine All 16031]. In an appeal against the order [Mitthan Yadav v. State of U.P., 2014 SCC OnLine All 16031] of the High Court, a two-Judge Bench of this Court surveyed the precedent on the principles that guide the grant of bail. Dipak Misra, J. held:

"12. ... It is well settled in law that cancellation of bail after it is granted because the accused has misconducted himself or of some supervening circumstances warranting such cancellation have occurred is in a different compartment altogether than an order granting bail which is unjustified, illegal and perverse. If in a case, the relevant factors which should have been taken into consideration while dealing with the application for bail have not been taken note of, or bail is founded on irrelevant considerations, indisputably the superior court can set aside the order of such a grant of bail. Such a case belongs to a different category and is in a separate realm. While dealing with a case of second nature, the Court does not dwell upon the violation of conditions by the accused or the supervening circumstances that have happened subsequently. It, on the contrary, delves into the justifiability and the soundness of the order passed by the Court."

17. Where a court considering an application for bail fails to consider relevant factors, an appellate court may justifiably set aside the order granting bail. An appellate court is thus required to consider whether the order granting bail suffers from a non-application of mind or is not borne out from a prima facie view of the evidence on record. It is thus necessary for 27 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

this Court to assess whether, on the basis of the evidentiary record, there existed a prima facie or reasonable ground to believe that the accused had committed the crime, also taking into account the seriousness of the crime and the severity of the punishment. The order [Rajesh Kumar v. State of Rajasthan, 2019 SCC OnLine Raj 5197] of the High Court in the present case, insofar as it is relevant reads:

"2. Counsel for the petitioner submits that the petitioner has been falsely implicated in this matter. Counsel further submits that, the deceased was driving his motorcycle, which got slipped on a sharp turn, due to which he received injuries on various parts of body including ante-mortem head injuries on account of which he died. Counsel further submits that the challan has already been presented in the court and conclusion of trial may take long time.

3. The learned Public Prosecutor and counsel for the complainant have opposed the bail application.

4. Considering the contentions put forth by the counsel for the petitioner and taking into account the facts and circumstances of the case and without expressing opinion on the merits of the case, this Court deems it just and proper to enlarge the petitioner on bail."

Thereafter this Court set aside the order passed by the High Court releasing the accused on bail." Thereafter, this Court set aside the order passed by the High Court releasing the accused on bail.

8. At this stage, a recent decision of this Court in the case of Ramesh Bhavan Rathod v. Vishanbhai Hirabhai Makwana (koli) 2021 (6) SCALE 41 is also required to be referred to. In the said decision, this Court considered in great detail the considerations which govern the grant of bail, after referring to the decisions of this Court in the case of 28 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

Ram Govind Upadhyay (Supra); Prasanta Kumar Sarkar (Supra); Chaman Lal vs. State of U.P. (2004) 7 SCC 525; and the decision of this Court in Sonu vs. Sonu Yadav 2021 SCC Online SC 286. After considering the law laid down by this Court on grant of bail, in the aforesaid decisions, in paragraphs 20, 21, 36 & 37 it is observed and held as under:

"20. The first aspect of the case which stares in the face is the singular absence in the judgment of the High Court to the nature and gravity of the crime. The incident which took place on 9 May 2020 resulted in five homicidal deaths. The nature of the offence is a circumstance which has an important bearing on the grant of bail. The orders of the High Court are conspicuous in the absence of any awareness or elaboration of the serious nature of the offence. The perversity lies in the failure of the High Court to consider an important circumstance which has a bearing on whether bail should be granted. In the two-judge Bench decision of this Court in Ram Govind Upadhyay v.

Sudharshan Singh, the nature of the crime was recorded as "one of the basic considerations" which has a bearing on the grant or denial of bail. The considerations which govern the grant of bail were elucidated in the judgment of this Court without attaching an exhaustive nature or character to them. This emerges from the following extract:

"4. Apart from the above, certain other which may be attributed to be relevant considerations may also be noticed at this juncture, though however, the same are only illustrative and not exhaustive, neither there can be any. The considerations being:

(a) While granting bail the court has to keep in mind not only the nature of the accusations, but the severity of the punishment, if the accusation entails a conviction and the nature of evidence in support of the accusations.

(b) Reasonable apprehensions of the witnesses being tampered with or the 29 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

apprehension of there being a threat for the complainant should also weigh with the court in the matter of grant of bail.

(c) While it is not expected to have the entire evidence establishing the guilt of the accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge.

(d) Frivolity in prosecution should always be considered and it is only the element of genuineness that shall have to be considered in the matter of grant of bail, and in the event of there being some doubt as to the genuineness of the prosecution, in the normal course of events, the accused is entitled to an order of bail."

21. This Court further laid down the standard for overturning an order granting bail in the following terms:

"3. Grant of bail though being a discretionary order -- but, however, calls for exercise of such a discretion in a judicious manner and not as a matter of course. Order for bail bereft of any cogent reason cannot be sustained."

xxx xxx xxx

36. Grant of bail under Section 439 of the CrPC is a matter involving the exercise of judicial discretion. Judicial discretion in granting or refusing bail - as in the case of any other discretion which is vested in a court as a judicial institution - is not unstructured. The duty to record reasons is a significant safeguard which ensures that the discretion which is entrusted to the court is exercised in a judicious manner. The recording of reasons in a judicial order ensures that the thought process underlying the order is subject to scrutiny and that it meets objective standards of reason and justice. This Court in Chaman Lal v. State of U.P (2004) 7 SCC 525 in a similar vein has held that an order of a High Court which does not contain reasons for prima facie concluding that a bail should 30 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

be granted is liable to be set aside for nonapplication of mind. This Court observed:

"8. Even on a cursory perusal the High Court's order shows complete non-application of mind. Though detailed examination of the evidence and elaborate documentation of the merits of the case is to be avoided by the Court while passing orders on bail applications. Yet a court dealing with the bail application should be satisfied, as to whether there is a prima facie case, but exhaustive exploration of the merits of the case is not necessary. The court dealing with the application for bail is required to exercise its discretion in a judicious manner and not as a matter of course.

9. There is a need to indicate in the order, reasons for prima facie concluding why bail was being granted particularly where an accused was charged of having committed a serious offence..."

37. We are also constrained to record our disapproval of the manner in which the application for bail of Vishan (A-6) was disposed of. The High Court sought to support its decision to grant bail by stating that it had perused the material on record and was granting bail "without discussing the evidence in detail" taking into consideration:

(1) The facts of the case;

(2) The nature of allegations;

(3) Gravity of offences; and (4) Role attributed to the accused."

21. Thus, the nature and gravity of accusation, whether there is any

prima facie or reasonable ground to believe that the accused had

committed the offence, likelihood of offence being repeated, danger

of accused absconding or fleeing, character behaviour, position and

standing of accused, reasonable apprehension of witness being

influenced and danger, and of justice being thwarted by grant of bail 31 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

are some of the factors which are to be kept in mind while deciding

the bail application.

22. When the facts of the present case are considered, then the

applicant, co-accused Gajendra and Daplu had not only assaulted the

deceased Shaymlal, but they got him admitted in the hospital in the

fake name of Nathuram, who had already expired in the year 2013.

The dead body of Shyamlal was received by Omkar and cremation

was done somewhere in Gwalior itself without bringing the dead

body in the village.

23. Since the allegations made against Gajendra were not

considered at all by the Court below and on the contrary, incorrect

observation has been made that there is no specific allegation against

accused Gajendra in the charge-sheet, this Court is of the considered

opinion that it is a fit case where a notice to Gajendra Singh S/o

Bheemsen Singh Narwariya, aged about 26 years resident of village

Dongarpur, Police Station Gormi, District Bhind be issued to show

cause as to why the bail granted to him by order dated 10.08.2021 by

the Sessions Judge, Bhind in Bail Application No. 961/2021 be not

recalled.

24. Accordingly, issue show cause notice to Gajendra Singh as to

why the bail granted to him by order dated 10.08.2021 passed by the 32 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

Sessions Judge, Bhind in Bail Application No. 978/2021 be not

recalled.

25. The office is directed to register a case separately under

Section 439(2) of CrPC.

26. The notice be served through S.P., Bhind.

27. List the case for cancellation of bail on 20/10/2021.

28. So far as the case of the present appellant is concerned, in view

of the specific allegation that not only, he had assaulted the deceased

Shyamlal, but he got him admitted in the hospital in the fake name of

Nathuram and also succeeded in getting the death certificate prepared

in the name of Nathuram and the dead body was received by co-

accused Daplu @ Omkar and it was cremated somewhere in Gwalior

itself without bringing it to the village, this Court is of the considered

opinion that it is not a fit case for grant of bail.

29. Before parting with this order, this Court would like to

consider the conduct of Shri Axay Kumar Dwivedi, Sessions Judge,

Bhind. The illegality which has been committed by the Sessions

Judge, Bhind while granting bail to the co-accused Gajendra by order

dated 10/8/2021 passed in BA No.978/2021 has already been

considered in detail. However, unfortunately it is not the first case

where such a blunder mistake has been committed by the Judicial

Officer. Earlier Shri Axay Kumar Dwivedi was posted as Chairman, 33 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

STAT, MP, Gwalior. While deciding Appeal No.21/2020 Shri Axay

Kumar Dwivedi, the then Chairman STAT, Gwalior had observed in

its order dated 8/12/2020 that the judgments of the High Court passed

in the cases of Smt. Sunita Jaiswal Vs. State of M.P. and M/s Shri

Sher Singh Bus Services and Others Vs. State of M.P. and others

passed on 5/3/2019 and 14/09/2020 are not reported judgments and

they have not considered the entire facts in its entirety, therefore, had

observed as under:-

16- ekuuh; e-iz- mPp U;k;ky; dh eq[;ihB tcyiqj dh fjV ;kfpdk dzekad [email protected] ¼Jherh lquhrk tk;loky fo:) e-iz- jkT;½ ,oa fjV ;kfpdk dzzekad&[email protected] ¼es-Jh 'ksj flag cl lfoZlsl ,oa vU; fo:) e-iz- jkT; ,oa vU;½ esa fd;s x;s vkns'k dze'k% fnuakd 05-03-2019 ,oa fnukad 14-09-2020 esa mDr fu;e 77 ¼1&d½ ,oa ¼1&[k½ dks izR;qRikfnr dj mDr ekeyksa esa fd;s x;s vkyksP; vkns'k ,oa 'krsZ dks vikLr o [kRe fd;k Fkk A mDr dksbZ Hkh vkns'k fjiksVsZM ugha gS vkSj lacaf/kr ekeyksa ds laiw.kZ rF; lekfo"V ugha gS A

30. The order passed by Shri Axay Kumar Dwivedi on 8/12/2020

in Appeal No.21/2020 was challenged by the petitioner Shreeram

Sharma by filing MP No.3423/2020, which was decided by this Court

by order dated 23/2/2021. Since this Court was aware of the above-

mentioned adventurous observations made by Shri Axay Kumar

Dwivedi that the order passed by the High Court is not reported and

has also not considered the facts in its entirety, therefore, the file of

MP No.3423/2020 was summoned and the above-mentioned

paragraph has been reproduced from the order dated 8/12/2020 34 THE HIGH COURT OF MADHYA PRADESH Criminal Appeal No.5870/2021 Sikandar Singh Narvariya alias Lalu Vs. State of M.P. and another

passed by Shri Axay Kumar Dwivedi in Appeal No.21/2020 in the

capacity of Chairman, STAT, MP, Gwalior and the said order was the

impugned order in MP No.3423/2020. Considering the conduct of

Shri Axay Kumar Dwivedi in making distinction in reported and

unreported judgments of the High Court, it was observed by this

Court by order dated 23/2/2021 passed in MP No.3423/2020 as

under:-

"It appears that the STAT has given complete go bye to the judicial discipline in making distinction in unreported judgment and the reported judgment of the High Court. Accordingly, it is held that observation made by the STAT in paragraph 16 of its order dated 8.12.2020 passed in appeal number 21/2020 is contrary to law."

31. It appears that the Judicial Officer is in the habit of passing

orders which are just contrary to the settled principle of law.

Accordingly, the Registrar General of the High Court of MP is

directed to immediately place the copy of this order before Hon'ble

the Chief Justice of High Court of MP for necessary action on

administrative side.

32. With aforesaid observations, the Criminal Appeal filed by the

appellant for grant of bail is hereby dismissed.

(G.S. Ahluwalia) Judge Arun* ARUN KUMAR MISHRA 2021.10.05 20:46:45 +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