Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Take Singh vs The State Of Madhya Pradesh
2022 Latest Caselaw 4145 MP

Citation : 2022 Latest Caselaw 4145 MP
Judgement Date : 25 March, 2022

Madhya Pradesh High Court
Take Singh vs The State Of Madhya Pradesh on 25 March, 2022
Author: Pranay Verma
                                                                 1
                                HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE
                                                     M.Cr.C. No.14594/2022
                                            Take Singh S/o Rai Singh Vs. State of M.P.

                                Indore, Dated:- 25/03/2022
                                      Ms. Antara Chaturvedi, Counsel for the applicant - Take
                                Singh S/o Rai Singh.
                                      Shri Nitin Singh Bhati, learned Government Advocate for
                                the respondent/State.

1. Heard.

2. Perused the case diary.

3. This is first bail application under Section 438 of Cr.P.C. for grant of bail. The applicant Take Singh S/o Rai Singh, who is apprehending his arrest in Crime No.266/2021 registered at Police Station -Hatod, District Indore for the offence punishable under Sections 406, 420, 407 and 120-B of IPC.

4. As per prosecution story, on 18.10.2021, the Police has registered a case against the applicant and other co-accused persons on the complaint having been made by the Nayab Tehsildar, Hatod, District Indore by his letter dated 18.10.2021 under the aforesaid provisions. As per the said letter, an investigation team was constituted for the purpose of enquiry of the work during the period of 2018-19, 2019-20 and 2020-21 completed by the Village Panchayat. The allegation against the applicant is that during his tenure as Secretary of Village Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 IST

HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE M.Cr.C. No.14594/2022 Take Singh S/o Rai Singh Vs. State of M.P.

Kankariya, Bordiya, Tehsil Hatod, Indore, along with Sarpanch, he has committed fraud and misappropriated the fund of the Government under different heads of different schemes while completing the construction works in Village Panchayat. It is further alleged that the applicant has paid more wages to the laborers under different heads then the actual amount of wages and the payment has been made without preparing any muster, entry and without GST number. Hence, the Police has registered the case against the applicant.

5. Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in this case. It is further submitted that as per the provisions of M.P. Panchayat (Inspection of Proceeding) Rules, 1995, after completing the inspection, the Tehsildar was required to submit a report to the officer or authority directing the inspection. No notice has been issued to the applicant and the FIR was registered directly on the instigation of the Tehsildar which is clear violation of the aforesaid provisions. The prosecution has neither given any notice nor any opportunity of hearing to the applicant and directly without going through the record of the village panchayat, registered the case against the applicant who is the Secretary by alleging misappropriation of Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 IST

HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE M.Cr.C. No.14594/2022 Take Singh S/o Rai Singh Vs. State of M.P.

Government funds. It is further submitted that payment has been made after verification of Janpad Panchayat and after the sanction by Jila Panchayat and the applicant has no role in this regard. The total amount has been paid in the accounts of the laborers and other persons who were entitled for the payment. The allegations are baseless and the FIR has been lodged only due to political influence against the applicant. It is further submitted that in the annual audit report, for the period concerned, no irregularity or misappropriation was found by the Auditor. Hence, the allegations are baseless and the applicant may be granted benefit of anticipatory bail.

6. Counsel for the applicant further placed reliance on the judgments of Hon'ble Apex Court in the case of Satender Kumar Antil vs. Central Bureau of Investigation and Another passed in SLP (Cri.) No.5191/2021 Arnesh Kumar vs. State of Bihar and Another reported in (2014) 8 SCC 273 whereby the apex Court has issued certain directions with regard to grant of benefit of bail to the accused persons.

7. Counsel for the applicant further placed reliance on Smt. Rekha Goyal vs. The State of M.P. Passed in MCRC No.42165/2021 dated 05.01.2021 and Jitendra Jian vs. The Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 IST

HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE M.Cr.C. No.14594/2022 Take Singh S/o Rai Singh Vs. State of M.P.

State of M.P. Passed in MCRC No.23512/2021 dated 21.06.2019 passed by this Court by submitting that the applicants therein have been granted anticipatory bail by this Court.

8. Per contra, learned Government Advocate has opposed the application and has prayed for its rejection on the ground that serious allegations of misappropriation of Govt. funds have been levelled against the applicant during the period of 2018-19, 2019- 20 and 2020-21.

9. Looking to the facts and circumstances of the case and on a perusal of the material available on record including the case diary and also considering the law laid down by the apex Court in the case of Satender Kumar Antil (supra), and the fact that similarly situated co-accused Smt. Krishna Panchal has already been granted the benefit of anticipatory bail by order dated 27.12.2021 in M.Cr.C. No.58329/2021 without expressing any opinion on the merits of the matter, this application is allowed.

10. Accordingly, in the event of arrest, the applicant be released on anticipatory bail on furnishing personal bond in the sum of Rs.1,00,000/- (Rupees One Lac only) alongwith one surety in the like amount to the satisfaction of arresting officer for his appearance before the Investigating Officer on 04.04.2022 Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 IST

HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE M.Cr.C. No.14594/2022 Take Singh S/o Rai Singh Vs. State of M.P.

and as and when directed during the course of investigation. If the applicant shall not mark his presence before the concerned I.O/Authority and not co-operate with the further investigation, the order of this Court stand cancel without further reference to this Court. Conditions of Section 438(2) Cr.P.C. shall also apply on the applicant during currency of bail alongwith the following conditions :-

(I) That, the applicant shall abide by all the conditions enumerated;

(II) The applicant shall mark his presence before the I.O/Authority during the course of investigation; (III) The applicant will co-operate in the investigation or trial, as the case may be; (IV) The applicant will not influence, induce or threat any of the witness;

(V) The applicant will not seek unnecessary adjournment before the trial Court; (VI) In case of breach of any of the conditions mentioned in this order, the bail order shall stand cancelled automatically without further reference to this court.

Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 IST

HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE M.Cr.C. No.14594/2022 Take Singh S/o Rai Singh Vs. State of M.P.

11. The application stands disposed of.

Certified copy as per rules.

(PRANAY VERMA) JUDGE ns

Signature Not Verified SAN

Digitally signed by NEERAJ SARVATE Date: 2022.03.28 11:17:40 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter