Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Natthu Lal vs The State Of Madhya Pradesh
2022 Latest Caselaw 441 MP

Citation : 2022 Latest Caselaw 441 MP
Judgement Date : 10 January, 2022

Madhya Pradesh High Court
Natthu Lal vs The State Of Madhya Pradesh on 10 January, 2022
Author: Vishal Mishra
                                      1                              MCRC-219-2022
        The High Court Of Madhya Pradesh
                 MCRC No. 219 of 2022
                       (NATTHU LAL Vs THE STATE OF MADHYA PRADESH)

Jabalpur, Dated : 10-01-2022
       Heard through video conferencing.

       Shri R.K Tamrakar, learned counsel for the applicant.
       Shri Yogendra Das Yadav, learned Government Advocate for the
respondent/State.

This is first application under Section 438 of CrPC for grant of anticipatory bail.

T h e applicant apprehends his arrest in Crime No.84/2021 registered by Police Station Gunnaur, District- Panna (M.P.) for offence punishable under Section 306/34 of the IPC.

As per the prosecution story, the deceased Rajesh Mishra was resided with his parent. In the month of January 2021, he gave country made pistol along with three cartridges to the accused person for three days on the basis of rent of Rs.1000/- for each day. Thereafter, he said to the co-accused Neelesh Patel about returning of the country made pistol to him. On account of demand of country made pistol co-accused informed to deceased by

mobile that weapon has been seized by the police. Thereafter, he has committed suicide by hanging.

Counsel for the applicant submits that the applicant has been falsely implicated in the case. He has not committed the offence in any manner. As per case of prosecution, no primafacie offence punishable under Section 306 of IPC would be made out against the present applicant. He has placed reliance upon the judgment passed by the Hon'ble Supreme Court in the case of Arnesh Kumar Vs.State of Bihar, reported in (2014) 8 SCC 273. The applicant is ready to abide by all the terms and conditions that may be imposed by this Court while granting anticipatory bail. On these grounds, he prays for granting anticipatory bail to the applicant.

       P e r contra,     counsel appearing for the State has opposed the
                                   2                             MCRC-219-2022

application. The applicant is having a criminal history of three cases as per the case diary record. In view of the aforesaid, he prays for dismissal of this anticipatory bail application.

Heard the learned counsel for the parties and perused the case diary. For ready reference and convenience the guidelines laid down by the Supreme Court in the case of Arnesh Kumar (Supra) are enumerated

below:-

"7.1. From a plain reading of the provision u/S.41 Cr.P.C., it is evident that a person accused of an offence punishable with imprisonment for a term which may be less than seven years or which may extend to seven years with or without fine, cannot be arrested by the police officer only on his satisfaction that such person had committed the offence punishable as aforesaid. A police officer before arrest, in such cases has to be further satisfied that such arrest is necessary to prevent such person from committing any further offence; or for proper investigation of the case; or to prevent the accused from causing the evidence of the offence to disappear; or tampering with such evidence in any manner; or to prevent such person from making any inducement, threat or promise to a witness so as to dissuade him from disclosing such facts to the court or the police officer; or unless such accused person is arrested, his presence in the court whenever required cannot be ensured. These are the conclusions, which one may reach based on facts.

7.2. The law mandates the police officer to state the facts and record the reasons in writing which led him to come to a conclusion covered by any of the provisions aforesaid, while making such arrest. The law further requires the police officers to record the reasons in writing for not making the 3 MCRC-219-2022 arrest.

7.3. In pith and core, the police officer before arrest must put a question to himself, why arrest? Is it really required ? What purpose it will serve ? What object it will achieve ? It is only after these questions are addressed and one or the other conditions as enumerated above is satisfied, the power of arrest needs to be exercised. Before arrest first the police officers should have reason to believe on the basis of information and material that the accused has committed the offence. Apart from this, the police officer has to be satisfied further that the arrest is necessary for one or the

more purposes envisaged by subclauses (a) to (e) of clause (1) of Section 41 Cr.P.C.

9. Another provision i.e. Section 41-A Cr.P.C. Aimed to avoid unnecessary arrest or threat of arrest looming large on the accused requires to be vitalized. This provision makes it clear that in all cases where the arrest of a person is not required under Section 41(1)Cr.P.C., the police officer is required to issue notice directing the accused to appear before him at a specified place and time. Law obliges such an accused to appear before the police officer and it further mandates that if such an accused complies with the terms of notice he shall not be arrested, unless for reasons to be recorded, the police officer is of the opinion that the arrest is necessary. At this stage also, the condition precedent for arrest as envisaged under Section 41 Cr.P.C. has to be complied and shall be subject to the same scrutiny by he Magistrate as aforesaid."

Considering the over all facts and circumstances of the case and without commenting upon the merits of the case and in the light of the 4 MCRC-219-2022 judgment passed by the Supreme Court in the case of Arnesh Kumar (supra), this Court deems it appropriate to allow this application for grant of anticipatory bail. In the event of arrest, the applicant is directed to be released on bail on furnishing a surety bond in the sum of Rs.50,000/- (Fifty thousand only) with one solvent surety in the like amount to the satisfaction of Arresting Officer.

T h e applicant is directed to mark his presence before the Police Station Gunnaur, District- Panna in first and third week of every month and is directed to cooperate with the investigation till the completion of the investigation. In case of failure to cooperate, the bail granted by this Court shall stand rejected automatically.

The applicant shall submit written undertaking that he will abide by all terms and conditions of the different circulars, orders as well as guidelines issued by the Central Government, State Government as well as Local Administration for maintaining social distancing, hygiene etc to avoid Novel Corona Virus (COVID -19) pandemic and he will have to install Arogya Setu App, if not already installed.

This order will remain operative subject to compliance of the following conditions by the applicant :-

1. The applicant/s will comply with all the terms and conditions of the bond executed by him;

2. The applicant/s will cooperate in the investigation/trial, as the case may be;

3. The applicant/s will not indulge themselves in extending inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them/her/him from disclosing such facts to the Court or to the Police Officer, as the case may be;

4 . The applicant/s shall not involve any other offence, in case the applicant/s indulge in any other criminal case the benefit of bail as extended by this Court shall automatically cancelled.

5 MCRC-219-2022

5. The applicant/s will not seek unnecessary adjournments during the trial;

6. The applicant/s will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be.

7 . The applicant/s will inform the concerned S.H.O. of concerned Police Station about his residential address in the said area and it would be the duty of the Public Prosecutor to send E-copy of this order to SHO of concerned police station as well as Superintendent of Police concerned who shall inform the concerned SHO regarding the same.

Application stands allowed and disposed of. E-copy of this order be provided to the applicant and E-copy of this order be sent to the trial Court concerned for compliance. It is made clear that E-copy of this order shall be treated as certified copy for practical purposes in respect of this order.

Certified copy as per rules.

(VISHAL MISHRA) JUDGE

Prar

Digitally signed by PRARTHANA SURYAVANSHI Date: 2022.01.11 11:15:00 +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 : MAIMS

 
 
Latestlaws Newsletter