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

Ajay Pal Singh vs The State Of Madhya Pradesh
2022 Latest Caselaw 739 MP

Citation : 2022 Latest Caselaw 739 MP
Judgement Date : 17 January, 2022

Madhya Pradesh High Court
Ajay Pal Singh vs The State Of Madhya Pradesh on 17 January, 2022
Author: Vishal Mishra
                                                                       1
                                              The High Court Of Madhya Pradesh
                                                       MCRC No. 2177 of 2022
                                                (AJAY PAL SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH)

                                    Jabalpur, Dated : 17-01-2022
                                           Heard through Video Conferencing.

                                           Shri B.J. Chourasiya, learned counsel for the applicants.
                                           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 applicants apprehend their arrest in Crime No.88/2021 registered by Police Station Alipura, District Chhyatarpur (M.P.) for offence punishable under Section 294, 323, 427, 452, 506-B & 34 of the IPC.

It is submitted that the applicants have been falsely implicated in the case and they have not committed any offence in any manner. It is alleged that the applicants entered into the shop of the complainant and beaten him by kicks and fists. Injuries sustained by the complainant are simple in nature. 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 applicants are the first offender and are 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 applicants.

Per contra, counsel appearing for the State has opposed the application and prays for its rejection, however, he could not dispute the fact that the applicants are the first offender as per the case diary record.

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:-

Signature Not Verified

"7.1. From a plain reading of the provision u/S.41 SAN

Digitally signed by SUSHEEL KUMAR JHARIYA Date: 2022.01.18 11:00:14 IST

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 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 Signature Not Verified SAN the police officers should have reason to believe on the basis

Digitally signed by SUSHEEL KUMAR JHARIYA Date: 2022.01.18 11:00:14 IST

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 overall facts and circumstances of the case and the fact that the applicants are the first offender, this Court deems it appropriate to disposed of the bail application subject to verification of the fact that the applicants are the first offender in view of the principles laid down by the Supreme Court in the case of Arnesh Kumar (supra). The applicants should first be summoned to cooperate in the investigation. If the applicants cooperate and the punishment is of seven years for the aforesaid offence, then the occasion of their arrest should not arise.

In view of above and considering the principles laid down by the Apex Signature Not Verified SAN Court in the case of Arnesh Kumar (Supra), this Court is inclined to allow Digitally signed by SUSHEEL KUMAR JHARIYA Date: 2022.01.18 11:00:14 IST

the application subject to verification that the applicants are the first offender and direct thus :

(i) That, the police may resort to the extreme step of arrest only when the same is necessary and the applicants fail to cooperate in the investigation.

(ii) That, the applicants should first be summoned to cooperate in the investigation. If the applicants cooperate in the investigation then the occasion of their arrest should not arise.

Wit h the aforesaid directions, the present anticipatory bail application stands disposed of.

Let E-copy of this order be sent to the trial Court concerned for information.

Certified copy/ e-copy as per rules/directions.

(VISHAL MISHRA) JUDGE

sj

Signature Not Verified SAN

Digitally signed by SUSHEEL KUMAR JHARIYA Date: 2022.01.18 11:00:14 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 : MAIMS

 
 
Latestlaws Newsletter