Citation : 2023 Latest Caselaw 22538 MP
Judgement Date : 27 December, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
ON THE 27 th OF DECEMBER, 2023
(THROUGH VIDEO CONFERENCING)
MISC. CRIMINAL CASE No. 57008 of 2023
BETWEEN:-
HARKANTH @ VEERU SINGH S/O SHRI DAMODAR
SINGH RAWAT, AGED 31 YEARS, OCCUPATION:
AGRICULTURIST R/O VILLAGE BANHERI THANA ARON
DISTRICT GWALIOR (MADHYA PRADESH)
.....APPLICANT
(BY SHRI B.P.SINGH- ADVOCATE)
AND
STATE OF MADHYA PRADESH THROUGH POLICE
STATION ARON DISTRICT GWALIOR (MADHYA
PRADESH)
.....RESPONDENT
(BY SHRI A.K.NIRANKARI - PUBLIC PROSECUTOR)
This application coming on for hearing this day, the court passed the
following:
ORDER
Through video conferencing.
Case diary is available.
2. This first application under Section 439 of Cr.P.C. has been filed for grant of bail.
3. Applicant has been arrested on 09.12.2023 in connection with Crime No.103/2022 registered by Police Station Aron, District Gwalior for offence punishable under Sections 436, 427, 294, 506, 147, 148 and 149 of IPC.
4. It is submitted by the counsel for the applicant that according to the prosecution case, a relative of the applicant was killed in Gwalior and, thereafter, house of the accused party set on fire. The trial is likely to take sufficiently long time and there is no possibility of his absconding or tampering with prosecution case.
5. Per contra, the application is vehemently opposed by the counsel for the State.
6. Considering the period of detention, but without commenting on the merits of the case, the bail application is allowed. It is directed that the applicant shall be released on bail on furnishing 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 committal Court/trial Court to appear before the Court on the dates given by the concerned Court.
7. This order shall remain effective till the end of trial but in case of bail jump, it shall become ineffective.
8. In the light of the judgment passed by the Supreme Court in the case o f 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.
9. Certified copy as per rules.
(G.S. AHLUWALIA) V.JUDGE Avi
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!