Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nikita Namdev vs The State Of Madhya Pradesh
2026 Latest Caselaw 2847 MP

Citation : 2026 Latest Caselaw 2847 MP
Judgement Date : 23 March, 2026

[Cites 2, Cited by 0]

Madhya Pradesh High Court

Nikita Namdev vs The State Of Madhya Pradesh on 23 March, 2026

         NEUTRAL CITATION NO. 2026:MPHC-GWL:10017




                                                             1                           MCRC-13152-2026
                             IN     THE      HIGH COURT OF MADHYA PRADESH
                                                   AT GWALIOR
                                                       BEFORE
                                      HON'BLE SHRI JUSTICE RAJESH KUMAR GUPTA
                                                 ON THE 23rd OF MARCH, 2026
                                           MISC. CRIMINAL CASE No. 13152 of 2026
                                                     NIKITA NAMDEV
                                                          Versus
                                              THE STATE OF MADHYA PRADESH
                          Appearance:
                                  Shri Shobhendra Kumar Tiwari - Advocate for the applicant.

                                  Shri Satendra Singh Sikarwar - PP for the State.

                                                                 ORDER

The applicant has filed this first bail application u/S.483 of BNSS for grant of bail. Applicant has been arrested on 24.01.2026 by Police Station- Kotwali, District- Guna in connection with Crime No.566/2025 for the offence punishable under Sections 108, 3(5) of BNS.

2. The allegation against the present applicant is that due to harassment caused by him, the deceased committed suicide.

3. Learned counsel for the applicant submits that the applicant has

been falsely implicated in the case. He has not committed any offence. It is further submitted that even if the entire suicide note is believed to be true, the ingredients of Section 107 of IPC/Section 45 of BNS do not attract in the case. It is further argued that the allegation does not come within the purview of instigation for committing suicide. Trial will take time for its conclusion. The applicant is permanent resident of District Guna and there is

NEUTRAL CITATION NO. 2026:MPHC-GWL:10017

2 MCRC-13152-2026 no likelihood of his absconsion or tampering with the prosecution evidence. Investigation is over and charge-sheet has already been filed. Applicant does not bear any criminal record. Applicant undertakes to cooperate in trial as well as investigation and would make himself available as and when required. He would abide by the terms and conditions as imposed by this Court. It is further submitted that co-accused persons have already been granted bail by the Coordinate Bench of this Court. Under these grounds and o the ground of parity, counsel for the applicant prayed for bail.

4. Learned PP for the respondent/State opposed the prayer and prayed for dismissal of this application.

5. Considering the overall facts and circumstances of the case, nature of allegations the contents of suicide note and coupled with the fact that the

trial is not likely to conclude in near future and prolonged pretrial detention being an anathema to the concept of liberty, this Court is inclined to extend the benefit of bail to the applicant.

6. Accordingly, without expressing any opinion on merits of the case, this application is allowed and it is directed that the applicant be released on bail on furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand only) with one solvent surety of the like amount to the satisfaction of the trial Court/committal Court for his appearance on the dates given by the concerned Court.

7. This order will remain operative subject to compliance of the following conditions by the applicant:-

i. The applicant will comply with all the terms and conditions of the

NEUTRAL CITATION NO. 2026:MPHC-GWL:10017

3 MCRC-13152-2026 bond executed by him;

ii. The applicant will cooperate in the investigation/trial, as the case may be;

iii. The applicant will not indulge himself in extending inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them from disclosing such facts to the Court or to the Police Officer, as the case may be;

iv. The applicant shall not involve in any criminal activities in future and shall not commit an offence similar to the offence of which he is accused;

v. The applicant will not seek unnecessary adjournments during the trial;

vi. The applicant will not leave India without previous permission of the trial Court/Investigating Officer, as the case may be.

8. Application stands allowed and disposed of. Copy of this order be sent to the trial Court concerned for compliance. Certified copy as per rules.

(RAJESH KUMAR GUPTA ) JUDGE

Rashid

 
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 : MAIMS

 
 
Latestlaws Newsletter