Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivam vs The State Of Madhya Pradesh
2025 Latest Caselaw 3713 MP

Citation : 2025 Latest Caselaw 3713 MP
Judgement Date : 8 August, 2025

Madhya Pradesh High Court

Shivam vs The State Of Madhya Pradesh on 8 August, 2025

Author: Sanjeev S Kalgaonkar
Bench: Sanjeev S Kalgaonkar
         NEUTRAL CITATION NO. 2025:MPHC-IND:21445




                                                             1                          MCRC-33944-2025
                              IN        THE    HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                          BEFORE
                                        HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
                                                   ON THE 8 th OF AUGUST, 2025
                                              MISC. CRIMINAL CASE No. 33944 of 2025
                                                           SHIVAM
                                                            Versus
                                                THE STATE OF MADHYA PRADESH
                           Appearance:
                                   Shri Navendu Joshi - Advocate for the applicant.

                                   Shri Santosh Singh Thakur - Govt. Advocate for the respondent/Stat.e

                                                                 ORDER

1. This first application has been filed under Section 482 of Bharitya Nagarik Suraksha Sanhita, 2023/Section 438 of Code of Criminal Procedure, 1973 for grant of anticipatory bail to the applicant, who is apprehending his arrest in connection with Crime No.389/2025 registered at Police Station - Bilpank, District Ratlam(MP) for offence punishable under Sections 34(2) of M.P. Excise Act, 1915.

2. Learned counsel for the applicant requests not to pursue this

application and proposes to co-operate in the investigation. However, he further requests for a direction to the Investigation Officer / Trial Court to comply with the directions of the Supreme Court in cases of Arnesh Kumar Vs. State of Bihar (2014) 8 SCC 273 and Satender Kumar Antil Vs. Central Bureau of investigation (2022) 10 SCC 51.

3. Request accepted.

NEUTRAL CITATION NO. 2025:MPHC-IND:21445

2 MCRC-33944-2025

4. This application is disposed off. However, it is expected that the Investigation Officer / Trial Court shall ensure strict compliance with the guidelines and directions laid down in cases of Arnesh Kumar and Satender Kumar Antil (Supra), Siddharth vs. State of Uttar Pradesh & Another, reported in (2022) 1 SCC 676 and Amanpreet Singh Vs. CBI 2022 (13) SCC 764 [para 10, 11 & 12 of the judgment specifically].

C.C. as per rules.

(SANJEEV S KALGAONKAR) JUDGE

sh

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter