Rajasthan High Court – Jodhpur
Bhupesh Mehta vs State on 4 December, 2009
1
S.B.CRIMINAL MISC. BAIL APPLICATION NO.5022/2009
Bhupesh Mehta Vs. The State of Rajasthan
DATE OF ORDER : 4th December 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Sandeep Mehta,for the petitioner.
Mr.Mahipal Bishnoi,Public Prosecutor for State.
Mr.Pradeep Shah for the complainant
....
The petitioner, accused of offences under Sections 323,
307, 325, 341 IPC and Section 3(i) (x) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act
has moved this application for bail under Section 439 Cr.P.C.
The accusations in the present case are based on a
report made by the complainant Pradeep Salvi on 30.05.2009
that at about 2:30 p.m., he saw the petitioner and another
person raising construction at his plot whereupon he raised the
queries but he was abused in the name of caste and then, the
petitioner gave him beating with an iron rod whereby his leg
bone was fractured and he received other injuries too.
The facts of the case make out that the said injured
Pradeep Salvi was hospitalised for the injuries sustained and
then, was shifted to Ahmedabad where he expired on
18.06.2009. After investigation, the charge-sheet has,
however, been filed in the matter against the petitioner for the
offences aforesaid and not relating to the death of the
2
complainant. The charge-sheet also mentions that there had
been six other cases registered against the petitioner in the
past. It was, however, stated before the learned Sessons
Judge that the petitioner had been involved in two other
criminal cases.
It has been pointed out during the course of
submissions that the petitioner is not a previous convict and
no case is pending against him. It has also been pointed out
that there has been a cross-case in this matter registered at
No.189/2009 on the complaint as made by the father of the
petitioner for the offences under Sections 323, 380, 384, 427,
447, 452, 455, 120B IPC against the said deceased Pradeep
Salvi and another Shri Vinod Salvi who has since been
arrested in the said case and prima facie, it is apparent that it
were the complainant with other accused person who
attempted to trespass into the property of the petitioner and
then, caused substantial damage to the property. It is also
submitted that as per injury report of the complainant, he
received four injuries by blunt weapon and two of them are
shown to be of bony injuries on left hand and left leg but in
the histopathologcal report, the cause of death has been
stated as asphyxia; and such injuries are not alleged to be
the cause of death.
3
It is submitted that there being the cross-case and the
alleged injuries being not the cause of death, in the totality of
circumstances, the petitioner deserves to be enlarged on bail.
The learned Public Prosecutor and the learned counsel
for the complainant have vehemently opposed the bail plea of
the petitioner with the submissions that the petitioner has
criminal antecedents and had caused grievous injuries that
led to hospitalisation and ultimate death of the injured
Pradeep Salvi.
The facts have been noticed in this case that prima
facie, the injuries said to have been inflicted by the petitioner
are not alleged to be the cause of death that has been stated
to be respiratory failure and then, there had been a cross-case
levelling accusations of the complainant with another person
having intruded into the property of the petitioner and having
caused damage to the property. Before the learned Sessions
Judge, it was suggested that the petitioner was involved in
two other criminal cases; but it has specifically been pointed
out on behalf of the petitioner that he had been discharged in
other cases and such facts could not be refuted by the
prosecution.
During the course of consideration of this matter, case
diary pertaining to FIR No.189/2009 was also obtained by the
4
Public Prosecutor and perusal of same has left too many
things of dissatisfaction with the Court particularly when it is
noticed that the investigation in the said FIR has been taken
up in an inexplicable leisurely manner. However, presently
the matter being considered on the bail plea of the petitioner,
the other aspects are left for consideration later.
After having examined the challan papers pertaining to
this case and so also the case diary pertaining to the cross-
case, without comments on merits, this Court finds it a fit case
for grant of bail to the petitioner.
Accordingly, this bail application under Sec. 439 Cr.P.C.
is allowed and it is directed that the petitioner Bhupesh Mehta
s/o Bansi Lal Menta be released on bail in relation to FIR
No.183/2009 Police Station, Pratap Nagar, Udaipur provided
he executes a personal bond in the sum of Rs.10,000/- with
two sound and solvent sureties in the sum of Rs.5,000/- each
to the satisfaction of learned Trial Court for their appearance
before that court on each and every date of hearing and
whenever and wherever called upon to do so till the
completion of trial.
Several shortcomings and lacunae on the part of the
investigating agency have been noticed by this Court during
the course of submissions in this case like making of incorrect
5
suggestions about pendency of criminal cases against the
petitioner without stating complete and correct facts and then,
of not taking up investigation in the cross-case with reasonable
expedition and of unnecessary delay. Such shortcomings on
the part of investigating agency are not appreciated; and it
shall be required of the concerned authorities to take
appropriate action in the matter.
After forwarding the order, this matter be placed to-be-
mentioned on 11.12.2009 and it shall be required of the
learned Public Prosecutor to inform the Court about the action
taken in the matter.
(DINESH MAHESHWARI),J.
MK