Citation : 2022 Latest Caselaw 2927 MP
Judgement Date : 2 March, 2022
1
THE HIGH COURT OF MADHYA PRADESH
M.Cr.C. No.7962/2022
Akash Vs. State of M.P.
Gwalior, Dated:02/03/2022
Shri Tajuddin Khan, Counsel for the applicant.
Shri A.K. Nirankari, Counsel for the State.
Case diary is available.
This fourth application under Section 439 of Cr.P.C. has been
filed for grant of bail. Third application was dismissed by order dated
2/2/2022
passed in M.Cr.C. No.5031/2022.
The applicant has been arrested on 21/9/2021 in connection
with Crime No.561/2021 registered at Police Station Ambah, District
Morena for offence under Sections 307, 323, 294, 506, 147, 148 and
149 of IPC.
It is submitted by the counsel for the applicant that the
applicant is in jail from 21/9/2021, i.e. approximately five and half
months. A free fight had taken place between two parties. Members
of both the parties have suffered injuries. The other co-accused
persons including Dhara Singh, who is said to be the main accused,
have been granted bail after considering their period of detention.
The Trial is likely to take sufficiently long time and there is no
possibility of his absconding or tampering with the prosecution case.
Per contra, the application is vehemently opposed by the
counsel for the State.
Considering the period of detention as well as facts and
circumstances of the case, without commenting on the merits of the
case, the application is allowed. It is directed that the applicant be
THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No.7962/2022 Akash Vs. State of M.P.
released on bail on furnishing a personal bond in the sum of
Rs.1,00,000/- (Rupees One Lac Only) with one surety in the like
amount to the satisfaction of the Trial Court/Committal Court to
appear before the Court on the dates given by the concerned Court.
This order shall remain effective till the end of trial but in case
of bail jump, it shall become ineffective.
In the light of the judgment passed by the Supreme Court in
the case of Aparna Bhat and others Vs. State of M.P. Passed on
18.03.2021 in Criminal Appeal No. 329/2021, the intimation
regarding grant of bail be sent to the complainant.
Certified copy as per rules.
(G.S. Ahluwalia) Judge Arun* ARUN KUMAR MISHRA 2022.03.03 15:38:09 +05'30'
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!