Citation : 2026 Latest Caselaw 1170 MP
Judgement Date : 5 February, 2026
NEUTRAL CITATION NO. 2026:MPHC-IND:3754
1 MCRC-5665-2026
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
ON THE 5 th OF FEBRUARY, 2026
MISC. CRIMINAL CASE No. 5665 of 2026
JEEVAN MALVIYA
Versus
THE STATE OF MADHYA PRADESH
Appearance:
Shri Akhilesh Kumar Saxena - Advocate for the applicant.
Shri Gajendra Singh Dodia - Govt. Advocate for the respondent/State.
ORDER
This second application has been filed by the applicant under Section 483 of BNSS, 2023 for grant of bail in connection with Crime No.216/2025 registered at Police Station - Avantipur Badodiya, District Shajapur(M.P.) for offence punishable under Sections 109 and 296 of BNS, 2023 & Section 25 of Arms Act. The applicant is in custody since 28.09.2025. His first application was dismissed as withdrawn vide order dated 21.11.2025 passed in M.Cr.C. No. 50299/2025 with liberty to renew the prayer after evidence of
injured Bhopal Singh. Thereafter, injured - Bhopal Singh(PW-1) has been examined before the trial Court on 20.01.2026.
Heard the arguments.
Perused the grounds for grant of bail stated in the application, case diary and the relevant material on record.
Learned counsel for the applicant, in addition to the grounds
NEUTRAL CITATION NO. 2026:MPHC-IND:3754
2 MCRC-5665-2026 mentioned in the application, submits that the applicant is falsely implicated in the alleged offence. It is a case of road side accident wherein the complainant had sustained injuries. False allegation of assault by knife is alleged against the applicant after pre-meditation and consultation. The alleged offence is not committed by the applicant. There is no likelihood of tampering with remaining evidence by the applicant as material prosecution witness - injured Bhopal Singh(PW-1) has been examined before the trial Court. The final report has been submitted. Jail incarceration is causing hardship to the applicant and his family members. Applicant is ready to cooperate in further trial.
Per contra, learned counsel for the respondent/State opposes the application on the ground of gravity of alleged offence. Learned counsel
refers to 01 criminal antecedents of the applicant wherein he has been convicted and sentenced to life imprisonment, as mentioned in the case diary. The applicant is aged around 42 years. He is a labourer by profession In reply, learned counsel for the applicant submits that applicant has undergone the sentenced of imprisonment and corrected himself. No prosecution is pending against the applicant.
According to the material available on case diary, complainant Bhopal Singh reported to P.S. Avantipur Barodiya on 27.09.2025, that on the same day, around 8:45 in the night, when he was returning home, he met with an accident with motorcycle of Jeevan Malviya(applicant). Jeevan abused him in filthy language and pushed him. He fell down. When he tried to get up, Jeevan assaulted him with knife with an intention to kill him. He sustained
NEUTRAL CITATION NO. 2026:MPHC-IND:3754
3 MCRC-5665-2026 injury on thigh. On such allegations, the P.S Avantipur Badodiya registered FIR for offence punishable u/Ss 109 and 296 of BNS, 2023. Later, prosecution for offence punishable u/S 25 of Arms Act was added against the applicant. Applicant was arrested. A knife was recovered at the instance of the applicant. The material prosecution witness - injured Bhopal Singh(PW-1) has been examined. The contentions advanced by the applicant have prima-facie merit and cannot be dismissed as manifestly baseless. The veracity of prosecution and intention of the applicant will be determined after evidence in the trial.
As informed, applicant has the responsibility of dependent family. Considering these aspects, there appears to be no possibility of fleeing from justice. Considering the socio-economic status of the applicant, there appears to be no likelihood of recidivism or tampering with evidence or influencing the remaining witnesses by the applicant. There appears to be no compelling reason to continue incarceration of the applicant. However, the observations, herein-above, are recorded for present application only.
Considering the rival contentions and overall circumstances of the case, in the light of aforestated facts, but without commenting on the merits, this Court is inclined to release the applicant on bail. Thus, the application is allowed.
Accordingly, it is directed that applicant- Jeevan Malviya shall be released on bail in connection with Crime, as mentioned in first paragraph of this order, upon furnishing a personal bond in the sum of Rs.50,000/-(Rupees
Fifty Thousand only) with one surety of the same amount to the satisfaction
NEUTRAL CITATION NO. 2026:MPHC-IND:3754
4 MCRC-5665-2026 of the trial Court, for compliance with the following conditions : (For convenience of understanding by accused and surety, the conditions of bail are also reproduced in Hindi as under):-
(1) Applicant shall remain present on every date of hearing as may be directed by the concerned court; (1) आवेदक संबंिधत यायालय के िनदशानुसार सुनवाई क येक ितिथ पर उप थत रहे गा । (2) Applicant shall not commit or get involved in any offence of similar nature; (2) आवेदक समान कृ ित का केाई अपराध नह ं करे गा या उसम स मिलत नह ं होगा । (3) Applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them/him/her from disclosing such facts to the Court or to the police officer;
(3) आवेदक करण के त य से प रिचत कसी य को य या अ य प से लोभन, धमक या वचन नह ं दे गा, जससे ऐसा य ऐसे त य को यायालय या पुिलस अिधकार को कट करने से िनवा रत हो (4) Applicant shall not directly or indirectly attempt to tamper with the evidence or allure, pressurize or threaten the witness;
(4) आवदे क य या अ य प से सा य के साथ छे डछाड करने का या सा ी या सा य को बहलाने- फुसलाने, दबाव डालने या धमकाने का यास नह ं करे गा ।
(5) During trial, the applicant shall ensure due compliance of provisions of Section 309 of Cr.P.C./346 of Bharatiya Nagarik Suraksha Sanhita, 2023 regarding examination of witnesses in attendance; (5) वचारण के दौरान, उप थत गवाह से पर ण के संबंध म आवेदक धारा ३०९ दं . .सं./ ३४६ भारतीय नाग रक सुर ा सं हता, 2023 के ावधान का उिचत अनुपालन सुिन त करे गा ।
This order shall be effective till the end of trial. However, in case of breach of any of the preconditions of bail, the trial Court may consider, on merit, cancellation of bail without any impediment from this order.
The trial Court shall get these conditions reproduced on the personal bond by the accused and on surety bond by the surety concerned. If any of them is unable to write, the scribe shall certify that he/she had explained the conditions to the concerned accused or the surety.
C.C. as per rules.
(SANJEEV S KALGAONKAR) JUDGE
sh
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!