High Court Madhya Pradesh High Court

Shailesh Thakre vs The State Of Madhya Pradesh on 28 June, 2010

Madhya Pradesh High Court
Shailesh Thakre vs The State Of Madhya Pradesh on 28 June, 2010
                            M.Cr.C. No. 4206/2010
28.06.2010
     Shri B. J. Chourasiya, counsel for the applicants.
     Shri     C.     K.      Mishra,   Panel     Lawyer       for   the
respondent/State.

Heard on IA. No.9121/2010, an application for urgent
hearing.

Since the case diary is available, application is allowed.
Heard both the parties.

Case diary of Crime No.844/2010 registered at Police
Station Cantt. Sagar for offence punishable under Sections
399, 402, 467, 468, 471 of I.P.C and Section 25/27 of Arms
Act is perused.

The applicants are arrested for aforesaid crime on
21.12.2009.

Learned counsel for the applicants argues that no
material has been seized from the applicants so that
commission of offence under Section 399, 402 of I.P.C is
made out. Similarly offence under Section 467, 471 is not
appended against the applicants. They do not have any
criminal past and, therefore, they request for bail.

Learned Panel Lawyer opposes the application.
He argues that from each applicants one motor vehicle
has been seized. Registration could not be shown by the
applicants concerned. Charges against the applicants are
grave. One applicant Ashfaq had a katta at the time of
seizure and remaining applicants were having such arms
which could be used in the offence.

Looking to the facts and circumstances of the case and
the property seized from the applicants it is not a good case
in which bail may be granted.

Therefore, application of the applicants Shailesh
Thakre, Faggulal alias Govind Sisodiya and Ashfaq alias
Gaffar Sheikh under Section 439 Cr.P.C relating to Crime
No.844/2009 of Police Station Cantt. District Sagar is hereby
dismissed.

(N.K. Gupta)
Judge
bina