Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kasim Ali And 2 Others vs State Of U.P.
2021 Latest Caselaw 5193 ALL

Citation : 2021 Latest Caselaw 5193 ALL
Judgement Date : 12 May, 2021

Allahabad High Court
Kasim Ali And 2 Others vs State Of U.P. on 12 May, 2021
Bench: Dinesh Pathak



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 90
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8964 of 2021
 

 
Applicant :- Kasim Ali And 2 Others
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Birendra Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Dinesh Pathak,J.

Learned counsel for the applicants and learned A.G.A. are present through video conferencing.

The instant anticipatory bail application has been filed on behalf of the applicants-Teepu alias Jakir, Sakir, Sarik Ali, Vashid Ali and Ajmal Ali with a prayer to release him on bail in Case Crime No. 147 of 2021, under Sections 147, 148, 149, 307, 352 and 447 IPC, Police Station- Naini, District- Prayagraj during pendency of trial.

As per FIR version, on 10th February, 2021 all the nine accused persons including the present applicant have incursion into the land of the first informant with intention to encroach upon the land in question and on resistance they opened fire. It is further submitted by learned counsel for the applicants that there is a land dispute between the parties and bald allegations have been made against the accused persons. No specific role has been attributed to the accused persons including the present applicant. False and fictitious FIR has been lodged with ulterior motive. Present applicant has been falsely implicated in the present matter due to the rivalry. There is an apprehension of arrest of the applicants in the FIR in question. It is further submitted that the land in question is basically belongs to the present applicant and the informant is aggressor who themselves are trying to encroach the land in question. It is a no injury case. It is further submitted in the affidavit that there is no other criminal history against the present applicants except one case of Case Crime No. 43 of 2018 which was lodged against the applicant No. 2, namely, Abid Ali who had already been enlarged on bail in the aforesaid matter by the police after submitting the personal bond.

It is further submitted by learned counsel for the applicant that there is 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. In the event of arrest, the applicants -Teepu alias Jakir, Sakir, Sarik Ali, Vashid Ali and Ajmal Ali involved in the aforesaid case, shall 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

Manish Tripathi

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter