High Court Madhya Pradesh High Court

Ratanlal vs The State Of Madhya Pradesh on 16 July, 2010

Madhya Pradesh High Court
Ratanlal vs The State Of Madhya Pradesh on 16 July, 2010
                  M.Cr.C. No. 5453/2010
16.7.2010
     Shri Prakash Gupta, counsel for the applicants.
     Shri S. K. Kashyap, Public Prosecutor for the
respondent/State.

Heard on IA. No.9844/2010, an application for
urgent hearing.

Since case diary is available, application is
allowed.

Heard both the parties.

Case diary of Crime No. 50 of 2010 registered by
Excise Department, District Betul for offence
punishable under Section 34(2) of M.P. Excise Act is
perused.

Applicant is arrested for aforesaid crime on
18.5.2010.

Learned counsel for the applicant submits that
applicant is an innocent person. He is a reputed
citizen of the society, there is no criminal background
shown against him. At present challan has been filed
and he is in custody since 18.5.2010. Case is triable
by JMFC and therefore, he prays for bail.

Learned Public Prosecutor submits that 54 litres
of kachhi liquor was seized from the applicant.

After perusing the case diary and hearing
aforesaid arguments, without expressing any view on
the merits of the case, I am of the opinion that this is
a fit case in which bail may be granted to the
applicant namely Ratanlal.

Therefore, application of the applicant Ratanlal
under Section 439 Cr.P.C. is hereby allowed. He be
released on bail on furnishing of a bond in sum of
Rs.25,000/- (Rupees twenty five thousand) with one
surety bond of the like sum to the satisfaction of trial
Court to appear before the trial Court on the dates
given by the concerned Court.

Certified copy today if applied.

(N.K. Gupta)
Judge
bina