Citation : 2023 Latest Caselaw 12180 MP
Judgement Date : 1 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE SATYENDRA KUMAR SINGH
ON THE 1st OF AUGUST, 2023
MISCELLANEOUS CRIMINAL CASE NO.32308 OF 2023
BETWEEN:-
SHIVAJI SINGH, S/O SHRI BAIJNATH SINGH,
AGE: 51 YEARS, OCCUPATION: PRIVATE JOB,
R/O: SHYAM PALLI, KHAJURI KALA BHOPAL
MADHYA PRADESH
........APPLICANT
(BY SHRI PRASHANT SHARMA - ADVOCATE)
AND
STATE OF MADHYA PRADESH, THROUGH
POLICE STATION KAMPU, GWALIOR (MADHYA
PRADESH)
........RESPONDENT
(BY SHRI LOKENDRA SHRIVASTAVA - PUBLIC PROSECUTOR)
------------------------------------------------------------------------------------------
This application coming on for admission this day, the Court
passed the following:
------------------------------------------------------------------------------------------
ORDER
Case diary is available.
2. This is first application filed under Section 439 of Cr.P.C for grant of bail to the applicant as he has been arrested on 6/6/2023 in
connection with Crime No.323/2021 registered at Police Station Kampu, District Gwalior (M.P.) for commission of offence punishable under Sections 406, 420 of IPC and Sections 3(1), 3(2), (4) of M.P. Nikshepakon Ke Hiton Ka Sanrakshan Adhiniyam.
3. As per prosecution story, a complaint was lodged by the complainant Balram Taiye alleging therein that Sahara Company, viz. Sahara Credit Cooperative Society, Sahara H Shine, Sahara Unique under Sahara Commercial Corporation Limited, Sahara Q Shop under Sahara Product, Sahara Multipurpose Cooperative Society, Sahara Q Shop Central and Sahara Q Shop Unique Product Range Limited, through its agents/employees working at its Branch Office, Gwalior lured the complainant to invest money with the promise to make his investment double within eight years and thereby took total amount of Rs.14,48,000/- from the complainant, but did not return the said amount after the maturity period.
4. Learned counsel for the applicant submits that it is apparent from the record that applicant has been implicated in the matter only because he is the Sector Manager of the Company. Admittedly, the applicant was posted as Sector Manager in Gwalior in the office of Sahara Company situated in front of Bahadura Sweets, Naya Bazar, Kampoo, Gwalior and never dragged or lured the complainant and other customers to invest their money with the company.
4.1. Learned counsel for the applicant further submits that this is not the prosecution case that the Sahara Company denied to return the amount to the complainant or the other customers. It is specifically been mentioned in the FIR and statements of the complainant that the Branch Manager as well as other officers of the said Branch told the
complainant and other customers that their amount shall be released as soon as the fund will be available with the company. He referring the order dated 21/11/2013 passed by Hon'ble the Apex Court in Contempt Petition (C) No.412/2012 submits that Sahara Group of Companies has been restrained to transfer any movable or immovable property until further orders. He by referring the order dated 29/3/2023 passed by Hon'ble the Apex Court in Writ Petition (C) No.191/2022 submits that in pursuance to the directions of Hon'ble the Apex Court, an amount of Rupees Twenty Three Thousand Nine Hundred Thirty Seven Crores was deposited in Sahara-SEBI account, which is lying unutilized with the SEBI and out of which, Rupees Five Thousand Crores has been transferred to the Central Registrar of Cooperative Societies with a direction to disburse the same against the legitimate dues of the depositors. In view of the aforesaid, it cannot be said that any of the alleged offences is made out against the applicant. Complainant is free to get his money as per the directions given by Hon'ble the Apex Court by order dated 29/3/2023 passed in Writ Petition (C) No.191/2022. Applicant is in custody since 6/6/2023. His custodial interrogation is no more required. Prosecution case is based on documentary evidence and investigation as well as trial will certainly take long time, therefore, he is entitled for bail.
4.2. Learned counsel for the applicant has submitted a copy of order dated 1/7/2023 passed by the coordinate Bench of this Court at Principal Seat Jabalpur in M.Cr.C. No.27389/2023 in support of his above submissions, wherein in identical matter applicant has been granted the benefit of bail. He has also filed copy of order dated 1/5/2023 passed in MCRCA No.1521/2022 passed by the High Court of
Chhattisgarh, Bilaspur as well as copy of judgment dated 11/4/2023 passed in CWP-15165-2022 (O&M) & CWP-12709-2022 (O&M) and CWP-15700-2022 (O&M) by the Punjab and Haryana High Court at Chandigarh in this regard.
5. Learned counsel for the respondent/State has opposed the prayer and submits that applicant being Sector Manager of the Company is liable for the mischief committed by the companie's agents/employees working at the Branch Office, Gwalior. The applicant alongwith other co-accused persons took huge amount from the complainant and thereafter misappropriated the same. Directions given by Hon'ble the Apex Court with regard to disbursal of the amount to the depositors did not relate with the company wherein the amount was invested by the complainant.
6. Heard the learned counsel for both the parties and perused the record.
7. Upon perusal of the record, considering the submissions made by the learned counsel for the applicant, specially with regard to the fact that applicant being the Sector Manager of the company has been implicated in the matter and vide order dated 21/11/2013 passed by Hon'ble the Apex Court in Contempt Petition (C) No.412/2012 Sahara Group of Companies has been restrained to transfer any movable or immovable property, so also the directions given by Hon'ble the Apex Court in Writ Petition (C) No.191/2022 and also considering the period of custody of the applicant and the fact that conclusion of the trial will certainly take long time, without commenting anything on the merits of the case, the application is allowed.
7.1 It is directed that the applicant be released on bail upon his
furnishing personal bond in the sum of Rs.2,00,000/- (Rupees Two Lacs only) with a solvent surety in the like amount to the satisfaction of the concerned Court for his appearance before the Trial Court on all such dates as may be fixed in this behalf by the Trial Court during the pendency of trial. It is further directed that applicant shall comply with the provisions of Section 437 (3) of Cr.P.C.
7.2 This application is allowed and stands disposed of.
Certified copy as per Rules.
(SATYENDRA KUMAR SINGH) JUDGE Arun* ARUN KUMAR MISHRA 2023.08.01 17:00:38 +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!