Citation : 2021 Latest Caselaw 5191 ALL
Judgement Date : 12 May, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 90 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8955 of 2021 Applicant :- Bhaiya Lal Yadav Opposite Party :- State of U.P. and Another Counsel for Applicant :- Raj Kiran Chaudhary,Jai Prakash Singh Counsel for Opposite Party :- G.A.,R P Rajan Hon'ble Dinesh Pathak,J.
Sri Jai Prakash Singh, learned counsel for the applicant and learned A.G.A. are present through video conferencing.
Despite link sent to learned counsel for the informant, none has appeared to participate in the proceeding of present matter through video conferencing.
Exemption application filed by applicant, seeking exemption from filing the certified copy of F.I.R., is hereby allowed.
The instant anticipatory bail application has been filed on behalf of the applicant-Bhaiya Lal Yadav, with a prayer to release him on bail in Case Crime No. 30 of 2021, under Sections 147, 148, 149, 307, 308, 323, 504, 506 IPC, Police Station- Chaubeypur, District- Varanasi, during pendency of trial.
As per FIR version ten persons including the applicant have been made accused of beating up the nephew of the first informant inflicting injuries.
It is submitted by learned counsel for the applicant that general allegations has been made against all ten accused of using sticks and iron rod by which nephew of the present informant has been shown to be beaten up. Apart from that specific allegation has been made against one Chandan Yadav of using firearm (country made pistol), but no injury of firearm has been inflicted to the victim. As per medical report, six injuries have been shown on the body of the victim out of which, five are simple in nature and injury no.5 is fracture on right shoulder of the victim. There is no evidence attributing the injuries to any of the accused. It is further submitted that there is one criminal history against the present applicant i.e. Case Crime No. 249 of 2012, under Section 440 IPC. In paragraph no. 20 of the application, it is stated that in the aforesaid case i.e. Case Crime No. 249 of 2012, final report No. 59 of 2020 dated 31.08.2012 (Annexure No.8) had already been filed. It is next submitted that out of ten accused persons, six accused persons have already been granted anticipatory bail by the co-ordinate Bench of this Court vide order dated 18.03.2021 passed in Criminal Misc. Anticipatory Bail Application No. 6961 of 2021. It is also submitted that accusation made against the present applicant is not so grievous. There are no chances of applicant fleeing away from judicial process or tampering with prosecution evidence. He undertakes to appear personally on each and every date and also not seek any unnecessary adjournment during trial. In case, he is enlarged on bail, he will not misuse liberty of bail. Bar as embodied under Section 438(6) of Cr.P.C. or in any other law/rules is not attracted in the present matter in granting the anticipatory bail. There is an apprehension of arrest of the applicant in the present matter.
Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application by contending that from the face of FIR itself culpability of the present applicant is made out and setting him free during investigation would not be appropriate and cause damage/harm to the prosecution. Innocence of the applicant cannot be adjudicated at pre-trial stage, therefore, he does not deserve any indulgence. Learned A.G.A. has not raised any objection qua criminal history of the present applicant as stated by counsel for the applicant.
Upon hearing learned counsel for the parties, perusal of record on board and considering the nature of accusation and complicity of the accused in totality of the facts and circumstances of the present case, without expressing any opinion on the merits of the case at this stage, and also seeing the present surge in the cases of novel coronavirus and possibility of further surge of the pandemic, I find it appropriate to release the present applicant on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.
Accordingly, the present application is allowed. Let the applicant -Bhaiya Lal Yadav involved in the aforesaid case, be released on anticipatory bail till submission of police report under Section 173(2) Cr.P.C., on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
1. The applicant shall not leave the country during the investigation without prior permission from the concerned trial Court.
2. The applicant shall surrender his passports, if any, to the concerned Court/Investigating Officer forthwith. His passports will remain in custody of the concerned Court/Investigating Officer.
3. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;
4. The applicant shall co-operate with the investigation and make himself available for interrogation by a police officer as and when required. he shall not obstruct or hamper the police investigation and not play mischief with the evidence collected or yet to be collected by the Investigating Officer.
5. The applicant shall file an undertaking to the effect that he shall not seek unnecessary adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.
6. In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98 and the Government Advocate/informant/complainant can file bail cancellation application.
7. The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court, default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of their bail and proceed against him in accordance with law.
8. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
9. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 12.5.2021
AK Pandey
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!