Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak vs The State Of Madhya Pradesh
2022 Latest Caselaw 2441 MP

Citation : 2022 Latest Caselaw 2441 MP
Judgement Date : 22 February, 2022

Madhya Pradesh High Court
Deepak vs The State Of Madhya Pradesh on 22 February, 2022
Author: Satyendra Kumar Singh
1                            M.Cr.C.No.60663/2021
                           (Deepak Vs. State of M.P.)

Indore : Dated 22.2.2022
        Shri Sunil Gupta, learned counsel for the applicant.
        Shri Shaswat Seth, learned Panel Lawyer for the respondent/State.

Shri Yash Tiwari, learned counsel for the objector. This is the first application filed under section 438 of the Cr. P. C. for grant of anticipatory bail to the applicant, who is apprehending his arrest in connection with Crime No.49/2020 registered at Police Station EOW, Bhopal, Indore Branch, District Indore for commission of offences punishable under Sections 409, 420, 465, 120-B of IPC and under Section 7(C) of Prevention of Corruption Act.

Prosecution story, in brief, is that applicant and co-accused Jaiprakash were partners of partnership firm M/s Tanishk Traders. It is alleged against both of them that they took cc hypothecation loan amounting Rs.Three crores from Punjab National Bank without submitting proper guarantee and they also committed irregularities in maintaining the account and did not submit balance sheet etc. Learned counsel for the applicant submits that applicant alongwith co-accused Jaiprakash submitted guarantor alongwith their papers and Bank after verification of all the papers and after due consideration sanctioned cc hypothecation limit to their partnership firm M/s Tanishk Traders. Almost all record is already in possession of the prosecution. This case is based on documentary evidence and applicant's custodial interrogation is not required in the matter. Co-accused Jaiprakash has already been enlarged on bail vide order dated 3.12.2021 passed by this Court in M.Cr.C.No.30164/2021. Applicant's case is similar to that of the co-accused Jaiprakash, therefore, applicant is also entitled for grant of anticipatory bail. He is ready and willing to cooperate the investigation and furnish appropriate surety, according to the order of this Court. On these grounds the prayer is made to enlarge the applicant on anticipatory bail.

(Deepak Vs. State of M.P.)

Per-Contra, learned counsel for the respondent/State has opposed the application and submits that applicant alongwith co-accused knowing the value of the land of guarantor Antar Singh produced and posing the same more valuable before the Bank and got higher cc limit. Therefore, he is not entitled for anticipatory bail.

The Hon'ble Supreme Court in the case of Siddharam Satlingappa Mhetre Vs. State of Maharashtra, reported in (2011) 1 SCC 694 has laid down the broad factors and parameters for the purpose of deciding an anticipatory bail. The same are as under:-

"112. (i) The nature and gravity of the accusation and the exact role of the accused must be properly comprehended before arrest is made;

(ii) The antecedents of the applicant including the fact as to whether the accused has previously undergone imprisonment on conviction by a court in respect of any cognizable offence;

(iii) The possibility of the applicant to flee from justice;

(iv) The possibility of the accused's likelihood to repeat similar or other offences;

(v) Where the accusations have been made only with the object of injuring or humiliating the applicant by arresting him or her;

(vi) Impact of grant of anticipatory bail particularly in cases of large magnitude affecting a very large number of people;

(vii) The courts must evaluate the entire available material against the accused very carefully. The court must also clearly comprehend the exact role of the accused in the case. The cases in which the accused is implicated with the help of Sections 34 and 149 of the Penal Code, 1860 the court should consider with even greater care and caution because over implication in the cases is a matter of common knowledge and concern;

(viii) While considering the prayer for grant of anticipatory bail, a balance has to be struck between two factors, namely, no prejudice should be caused to the free, fair and full investigation and there should be prevention of harassment, humiliation and unjustified detention of the accused;

(ix) The court to consider reasonable apprehension of tampering of the witness or apprehension of threat to the complainant;

(Deepak Vs. State of M.P.)

(x) 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.

113. Arrest should be the last option and it should be restricted to those exceptional cases where arresting the accused is imperative in the facts and circumstances of that case. The court must carefully examine the entire available record and particularly the allegations which have been directly attributed to the accused and these allegations are corroborated by other material and circumstances on record."

(emphasis supplied) If present matter is examined on the touchstone of said judgment it will be clear that; (i) the applicant being a businessman will not flee from justice (ii) there is nothing to suggest that applicant can commit similar offence (iii) case is based on documentary evidence and incriminating material is already in possession of the prosecution.

Factual backdrop of the present case is not such which makes arrest as imperative. The applicant has given an undertaking that he will co- operate with the investigation.

Considering the aforesaid, I deem it proper to enlarge the applicant on bail. Hence, this application for grant of anticipatory bail is allowed. Accordingly, in the event of arrest, the applicant Deepak be released on anticipatory bail on his furnishing personal bond in the sum of Rs.50,000/- (Rupees fifty thousand only) along with one surety in the like amount to the satisfaction of arresting officer for his appearance before the Investigating Officer during the course of investigation as and when directed. Conditions of Section 438(2) Cr.P.C shall also apply on the applicant during currency of bail.

Certified copy as per rules.

(Satyendra Kumar Singh) Judge Patil

Digitally signed by SHAILESH PATIL Date: 2022.02.22 16:19:06 +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