Citation : 2022 Latest Caselaw 8838 MP
Judgement Date : 4 July, 2022
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE DINESH KUMAR PALIWAL
ON THE 4th OF JULY, 2022
MISC. CRIMINAL CASE No. 32041 of 2022
Between:-
MR. UMED SINGH, S/O SHRI BHANWER SINGH,
OCCUPATION: EDUCATIONIST, R/O: H.NO. 1099,
SECTOR 37B, CHANDIGARH, ALSO R/O
DIRECTOR CAREER POINT GURUKUL LANDRA
BANUR ROAD, NH-16 VILLAGE TANGORI,
MOHALI NEAR CHANDIGARH
.....PETITIONER
(BY SHRI NIKHIL TIWARI - ADVOCATE)
AND
NIHO CONSTRUCTION, THROUGH ITS
DIRECTORS MR. DEEPAK KAPIL, S/O LATE R.L.
KAPIL AGE 58, R/O N BLOCK 146 II FLOOR
PANCHEEL PARK NEW DELHI (DELHI), BRANCH
OFFICE - NIHO CONSTRUCTION LTD PROJECT
SCOTTISH GARDEN, NEAR SANJEEV NAGAR
COLONY, NEORI BHOPAL M.P. 462011
.....RESPONDENT
This application coming on for admission this day, the court passed the
following:
ORDER
This petition under Section 482 of the Cr.P.C has been filed to set aside the order dated 10.07.2019, passed in R.T.No.10262/2019 (Niho Construction Vs. Mr.Umed Singh) under Sectfion 138 of the Negotiable Instruments Act pending on the case file of Smt.Sheela Maina Yadav, JMFC Bhopal whereby Signature Not Verified
perpetual arrest warrant has been issued against the petitioner. SAN
Digitally signed by JASLEEN SINGH SALUJA Date: 2022.07.05 12:29:59 IST Learned counsel for the petitioner has contended that no summon or
bailable warrant issued by the trial Court was ever served upon him. Trial Court without any sufficient reason has issued perpetual arrest warrant against him. Learned counsel further submitted that petitioner is ready to appear before the trial Court and face the trial in complaint pending against him but he be released on bail when he appears before the trial Court. In support of his argument, learned counsel has placed reliance upon the judgment of the apex Court in the case of Aman Preet Singh Vs. C.B.I. through Director, reported in 2021 SCC OnLine SC 941.
This petition is disposed off with a direction that within 15 days from today, petitioner shall appear before the trial Court. He shall file a certified copy
of this order before the trial Court, and upon furnishing copy of this order if petitioner/applicant appears before the trial Court and files bail application, trial Court shall decide his bail application as per law by calling record of case. In case record is not received same day from the record room or is not made available for this or that reason, he shall not be committed to prison without passing of a order on his bail application as per law.
Petition is disposed off accordingly.
(DINESH KUMAR PALIWAL) JUDGE Jasleen
Signature Not Verified SAN
Digitally signed by JASLEEN SINGH SALUJA Date: 2022.07.05 12:29:59 IST
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!