High Court Madhya Pradesh High Court

Sundar Lal vs The State Of Madhya Pradesh on 1 September, 2010

Madhya Pradesh High Court
Sundar Lal vs The State Of Madhya Pradesh on 1 September, 2010
               M.Cr.C. No.6194/2010
01/09/2010
     Shri K.L.Gupta, Advocate for the applicant.
     Shri    R.N.Yadav,     Panel    Lawyer     for   the
respondent-State.

Heard both the parties.

Applicant is in custody in connection with
Crime No.83/2010 registered at Police Station
Shahpur District Betul for the offence punishable
under Sections 363, 366, 376, 506, 450 of IPC,
since 3/5/2010.

Learned counsel for the applicant submits
that the applicant is a reputed citizen of the
locality, who has no criminal past alleged against
him. The allegation against the applicant is that he
took the prosecutrix to the main accused Khuman
Singh and thereafter helped the prosecutrix and
Khuman Singh in leaving the village. The
prosecutrix lived with Khuman Singh for 15 days
without any resistance. Learned counsel for the
applicant further submits that actually the
prosecutrix went away with Khuman Singh herself
and after 15 days she had stated against the
applicant without any basis. There was no role of
the applicant in the alleged offence. Looking to his
custody, he prays for bail.

Learned Panel Lawyer for the State opposes
the application.

After hearing aforesaid arguments and
looking to the facts and circumstances of the case,
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
Sundar Lal.

Therefore, the application of the present
applicant under Section 439 Cr.P.C is hereby
allowed. He be released on bail on furnishing a
bond in sum of Rs.30,000/- (Rupees thirty
thousand) with one surety of the same amount to
the satisfaction of the Chief Judicial Magistrate,
Betul, to appear before the committal Court and
the trial Court on the dates given by the
concerned Courts.

Certified copy as per rules.

(N.K.Gupta)
Judge
Ansari