Citation : 2025 Latest Caselaw 5079 MP
Judgement Date : 4 March, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:4787
1 MCRC-332-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE ANIL VERMA
ON THE 4 th OF MARCH, 2025
MISC. CRIMINAL CASE No. 332 of 2024
THE STATE OF MADHYA PRADESH
Versus
SUNDAR SHARMA
Appearance:
Shri Rajendra Singh Yadav, Public Prosecutor for applicant/State.
Shri Arvind Singh Yadav, Advocate for respondent.
ORDER
The applicant has preferred this application under Section 439(2) of Code of Criminal Procedure (in short "CrPC") for cancellation of bail granted to the respondent vide order dated 13.03.2023 passed in M.Cr.C. No.10695/2023 in relation to Crime No.667/2019 registered at Police Station Dehat Bhind, District Bhind for the offences punishable under Sections 327, 147, 148, 149, 323, 506, 195-A, 294, 329, 307, 302 of IPC.
2. The application for cancellation of bail has been filed mainly on the
ground that after granting bail to the respondent by this Court in the aforesaid offence, another Crime No.625/2023 for offence punishable under Sections 327, 323, 294, 506, 34 of IPC has been registered at Police Station Bhind Dehat, District Bhind.
3. Learned counsel for the applicant contended that respondent is misusing the liberty granted by this Court and he has also violated the terms
NEUTRAL CITATION NO. 2025:MPHC-GWL:4787
2 MCRC-332-2024 and conditions mentioned under Section 437(3) of CrPC.
4. Learned counsel for respondent/accused opposed the prayer and prayed for its rejection by submitting that no such condition has been imposed upon the respondent while granting bail, therefore, he has not violated any terms and conditions of bail bond.
5. Both the parties heard and perused the record.
6. From perusal of the bail order dated 13.03.2023, it is clear that while granting bail to the respondent, coordinate Bench of this Court imposed only one condition that "respondent will present before the Trial Court during trial on each and every date". Apart from this, no such condition has been imposed upon the respondent that he should not commit any other offence after releasing on bail.
7. In a case of Rajiya Vs. State of Haryana in CRM-M35903-2023 decided by the High Court of Punjab and Haryana at Chandigarh, the said Court considering various judgments of Supreme Court and also of different High Courts has observed as to what should be the yardstick and criteria for cancellation of bail. It has been observed by the Court that merely because after granting bail, a crime has been registered against a person to whom bail was granted and if there was no any such condition imposed while granting him bail, then that cannot be the sole ground for cancelling the bail.
8. In view of the aforesaid, it is clear that cancellation of bail and the power of cancelling bail cannot be exercised by the Court in a mechanical manner. In the instant matter, there is no such condition imposed upon the respondent/accused while granting him bail that he should not commit the
NEUTRAL CITATION NO. 2025:MPHC-GWL:4787
3 MCRC-332-2024 same offence after releasing the bail, therefore, registration of subsequent offence does not prejudice smooth trial of the case, in which the respondent has been granted bail. Hence, no ground for cancellation of bail is made out.
9. Accordingly, this application for cancellation of bail is hereby rejected.
(ANIL VERMA) JUDGE
Abhi
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!