Citation : 2026 Latest Caselaw 2008 MP
Judgement Date : 25 February, 2026
NEUTRAL CITATION NO. 2026:MPHC-JBP:16319
1 CRA-1275-2026
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI
ON THE 25th OF FEBRUARY, 2026
CRIMINAL APPEAL No. 1275 of 2026
MURSALIN QURESHI
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Z.M. Shah and Shri Sandeep Koshta - Advocates for appellant.
Shri D.R. Vishwakarma - P.P. for State.
ORDER
The appellant has filed this fourth criminal appeal under Section 14-A of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 being aggrieved by order dated 02.02.2026 passed in Bail Application No.58/2026 by the Special Judge, SC/ST (POA) Act, Damoh (M.P.), whereby his bail application filed under Section 483 of BNSS, 2023, has been rejected. The last bail application was dismissed as withdrawn vide order dated 30.01.2026 passed in CRA Nop.311 of 2026.
2. The appellant has been arrested on 01.11.2025 relating to FIR/Crime No.858/2025 registered at Police Station Kotwali, District Damoh (M.P.) for offence punishable under Sections 119(1), 119(2), 296(a), 115(2), 351(3), 131, 111(3), 111(5) of BNS and Sections 3(1)(da), 3(1)(dha) and 3(2) (va) of the SC/ST Act.
3. It is submitted by learned counsel appearing on behalf of present appellant that the appellant is in custody since 01.11.2025. The last bail
NEUTRAL CITATION NO. 2026:MPHC-JBP:16319
2 CRA-1275-2026 application was dismissed as withdrawn with liberty to file it afresh after filing of charge-sheet. The charge-sheet has been filed on 30.01.2026. It is also submitted that the offence of Section 111 of BNS is not made out as the act of the present appellant as reflected from the material collected by the prosecution did not match with the offfences referred in the aforesaid Section. As far as the other offences are concerned, they are not punishable for more than seven years of imprisonment. The present appellant has no criminal antecedents. He has been falsely implicated in this case. He is ready to comply with the conditions as may be imposed by this Court. The conclusion of trial will take considerable time. In view of the aforesaid submissions, it is prayed that the appellant may be released on bail.
4. Per contra, learned counsel for the State has opposed the prayer of bail and prayed for rejection of appeal.
5. Heard learned counsel for the parties and perused the case diary.
6. Considering the submissions made by learned counsel for the parties and keeping in view the attending facts and circumstances of the case, this Court is inclined to release the appellant on bail. Thus, without commenting on the merits of the case, the appeal is allowed and it is directed that the appellant be released on bail upon his furnishing a personal bond in the sum of Rs.70,000/- (Rupees Seventy Thousand Only) with one solvent surety in the like amount to the satisfaction of the concerned trial Court/Committal Court.
7. This order will remain operative subject to compliance of the following conditions by the appellant:-
NEUTRAL CITATION NO. 2026:MPHC-JBP:16319
3 CRA-1275-2026 "i) The appellant shall comply with all the terms and conditions of the bond executed by him;
ii) The appellant shall cooperate in the investigation/trial, as the case may be;
iii) The appellant shall not indulge himself in extending inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him/her from disclosing such facts to the Court or to the Police Officer, as the case may be;
iv) The appellant shall not commit an offence similar to the offence of which he is accused;
v) The appellant shall not seek unnecessary adjournments during the trial;
vi) The appellant shall not leave India without previous permission of the trial Court/Investigating Officer, as the case may be; and
vii) If any of the aforesaid conditions is violated, then this order shall loose its effect automatically."
8. Copy of this order be sent to the trial Court concerned for compliance by the office of this Court.
Certified copy as per rules.
(RAJENDRA KUMAR VANI) JUDGE
ac/-
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!