High Court Madhya Pradesh High Court

Mohit Khan vs The State Of Madhya Pradesh on 6 July, 2010

Madhya Pradesh High Court
Mohit Khan vs The State Of Madhya Pradesh on 6 July, 2010
                  M.Cr.C. No.3436/2010
06.07.2010

     Shri S.A.Wakil, Advocate for the applicants.
     Shri S.K.Kashyap, Public Prosecutor for the
respondent/State.

Heard both the parties.

Case diary of Crime No.44/2010 registered at
Police Station Bargoa District Singrauli for the
offence punishable under Sections 323, 506, 342
and 452 read with Section 34 of IPC.

The applicants are apprehending their arrest
in connection with the aforesaid crime.

Learned counsel for the applicants submits
that this Court vide order dated 20/5/2010 has
granted ad-interim anticipatory bail to the
applicants and they have not misused the same,
therefore, the main application under Section 438,
Cr.P.C. may be allowed.

Learned public prosecutor for the State
opposes the application.

Looking to the facts and circumstances of the
case, and subsequent conduct of the applicants,
the order dated 20/5/2010 is hereby confirmed. It
shall be deemed to be the order passed under
Section 438, Cr.P.C.

The applicants shall further abide by the
conditions enumerated in sub-Section (2) of
Section 438 of Cr.P.C.

This order shall remain in force for a period of
30 days and in the meanwhile, if the applicants so
desire, may move an application for regular bail
before the competent Court.
M.Cr.C. stands disposed of.
C.C. as per rules.

(N.K.Gupta)
Judge

Ansari.