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

Pawan Singh vs The State Of Madhya Pradesh
2023 Latest Caselaw 17075 MP

Citation : 2023 Latest Caselaw 17075 MP
Judgement Date : 13 October, 2023

Madhya Pradesh High Court
Pawan Singh vs The State Of Madhya Pradesh on 13 October, 2023
Author: Sunita Yadav
                                                             1
                            IN     THE      HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                       BEFORE
                                          HON'BLE SMT. JUSTICE SUNITA YADAV
                                               ON THE 13 th OF OCTOBER, 2023
                                          MISC. CRIMINAL CASE No. 46277 of 2023

                           BETWEEN:-
                           PAWAN SINGH S/O SHRI YASHPAL SINGH, AGED ABOUT
                           27 YEARS, OCCUPATION: AGRI. VILLAGE HEERAPURA
                           POLICE STATION LAHAR DISTRICT BHIND MP
                           (MADHYA PRADESH)

                                                                                           .....APPLICANT
                           (BY MR. MANOJ KUMAR DWIVEDI - ADVOCATE)

                           AND
                           THE STATE OF MADHYA PRADESH INCHARGE POLICE
                           STATION   THROUGH POLICE STATION     LAHAR
                           DISTRICT BHIND MP (MADHYA PRADESH)

                                                                                        .....RESPONDENT
                           (BY MR. ROHIT MISHRA - A.A.G.)

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

This is first application filed by the applicant under Section 438 of the Cr.P.C. for grant of anticipatory bail relating to FIR No.207 of 2023 registered at Police Station Lahar, District Bhind (M.P.) for the offence under Sections 308 of IPC.

As per prosecution story, applicant - accused carelessly fired gunshot at RCC floor and some pieces of the cartridge hit the foot of the injured Dharmendra Singh.

Learned counsel for the applicant argued that the applicant is innocent Signature Not Verified Signed by: ALOK KUMAR Signing time: 10/13/2023 04:27:30 AM

and has been falsely implicated. There is no allegation that he fired aiming the injured. Injury has been caused only on the foot and not in any vital part of the body. It is further submitted that FIR has been lodged on account of some misunderstanding between the applicant and the complainant, who is the uncle of present applicant, and the complainant has settled the matter and filed his affidavit to the effect that he has no objection if applicant is granted anticipatory bail. Further submission is that maximum punishment prescribed for the alleged offence is up to seven years and, therefore, in the light of case of Arnesh Kumar vs. State of Bihar reported in (2014) 8 SCR 128 as well as the guidelines issued by the Main Registry at Jabalpur, the police officers shall not

arrest the applicant unnecessarily and the magistrate shall not authorize their detention casually and mechanically. Applicant is ready to co-operate in the investigation. Under these circumstances, the applicant is entitled to get benefit of anticipatory bail and prays for grant of anticipatory bail to the applicant.

O n the other hand, learned State counsel vehemently opposed the application and prayed for its rejection.

Heard learned counsel for the rival parties and perused the case diary available on record.

In view of facts and circumstances of the case especially the fact that how the applicant has been arrayed as an accused, this Court finds it appropriate to grant anticipatory bail to the applicant in the light of the case of Arnesh Kumar (supra) looking to the fact that since the offence in question attracts punishment less than 7 years and therefore, in view of the principles laid down by the Supreme Court in the case of Arnesh Kumar (supra), it is directed that in offences involving punishment up to seven years imprisonment the court may resort to the extreme step of arrest only when the same is Signature Not Verified Signed by: ALOK KUMAR Signing time: 10/13/2023 04:27:30 AM

necessary and the applicant does not cooperate in the investigation. The applicant should first be summoned to cooperate in the investigation. If the applicant cooperates in the investigation then the occasion of his arrest should not arise.

For ready reference and convenience the guidelines laid down by the Supreme Court in the case of Arnesh Kumar Vs. State of Bihar [(2014) 8 SCC 273] 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.

Signature Not Verified Signed by: ALOK KUMAR Signing time: 10/13/2023 04:27:30 AM

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, but without expressing any opinion on the merits of the case and in the light of the judgment passed by the Supreme Court in the case of Arnesh Kumar (supra), this Court deems it appropriate to allow this application for grant of anticipatory bail. In the event of arrest, the applicant is directed to be released on bail on Signature Not Verified Signed by: ALOK KUMAR Signing time: 10/13/2023 04:27:30 AM

furnishing a surety bond in the sum of Rs.1,00,000/- (One Lakh Only) with two local solvent sureties in the like amount to the satisfaction of the trial court.

The applicant shall further abide by other conditions enumerated under Section 438 (2) of the Code of Criminal Procedure and shall cooperate in the investigation, otherwise this bail order shall automatically stand cancelled.

Application stands allowed an

(SUNITA YADAV) JUDGE AKS

Signature Not Verified Signed by: ALOK KUMAR Signing time: 10/13/2023 04:27:30 AM

 
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