Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Betu Ahirwar vs The State Of Madhya Pradesh
2022 Latest Caselaw 3566 MP

Citation : 2022 Latest Caselaw 3566 MP
Judgement Date : 14 March, 2022

Madhya Pradesh High Court
Betu Ahirwar vs The State Of Madhya Pradesh on 14 March, 2022
Author: Vishal Mishra
                                      1
     IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR
                                     BEFORE
                       HON'BLE SHRI JUSTICE VISHAL MISHRA
                            ON THE 14th OF MARCH, 2022

                     MISC. CRIMINAL CASE No. 10622 of 2022

         Between:-
         BETU AHIRWAR S/O NAVIA AHIRWAR , AGED
         ABOUT 52 YEARS, OCCUPATION: AGRICULTURIST
         R/O   VILLAGE    SURAJPURA,     P.S.BAMITHA,
         DISTRICT   CHHATARPUR    (M.P.)_    (MADHYA
         PRADESH)

                                                                   .....PETITIONER
         (BY SHRI A.K SAXENA, ADVOCATE)

         AND

         THE STATE OF MADHYA PRADESH THROUGH P.S.
         VAN PARIKSHETRA LAVKUSHNAGAR OFFICE AT
         KHAJURAHO, DISTRICT CHHATARPUR (M.P.)
         (MADHYA PRADESH)

                                                                 .....RESPONDENTS
         (BY SHRI PRAMOD PANDEY, GOVERNMENT ADVOCATE)

       This application coming on for admission this day, the court passed the
following:
                                      ORDER

This is first application under Section 438 of Cr.P.C. for grant of

anticipatory bail.

The applicant apprehends his arrest in Crime No.355/2022 registered by Police Station-Van Parikshetra Lavkushnagar Office District Khajuraho District Chhatrarpur (M.P.) for offence punishable under Section 2, 9, 39, 50, 51, 52 of Wild Life Protection Act.

It is submitted that the applicant is innocent and has falsely been implicated in the crime. He has not committed any offence in any manner. Counsel for the applicant 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 the first offender having no criminal history. 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.

Per contra, counsel appearing for the State has opposed the 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 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 overall facts and circumstances of the case, this Court deems it appropriate to disposed of the bail application. In view of the principles laid down by the Supreme Court in the case of Arnesh Kumar (supra), the applicant should first be summoned to cooperate in the investigation. If the applicant cooperate and the punishment is of seven years for the aforesaid offence, and without commenting upon the merits of the case and in the investigation then the occasion of his/her arrest should not arise.

In view of above and considering the principles laid down by the Apex Court in the case of Arnesh Kumar (Supra), this Court is inclined to allow the application and direct thus :

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

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

W i t 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 Prar

Digitally signed by PRARTHANA SURYAVANSHI Date:

2022.03.15 11:06:51 +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