Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Khilona Devi vs State Of U.P. And Another
2021 Latest Caselaw 5880 ALL

Citation : 2021 Latest Caselaw 5880 ALL
Judgement Date : 27 May, 2021

Allahabad High Court
Smt. Khilona Devi vs State Of U.P. And Another on 27 May, 2021
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8717 of 2021
 

 
Applicant :- Smt. Khilona Devi
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Naresh Kumar Pal
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

As per Resolution dated 07.04.2021 of the Committee of this Court for the purpose of taking preventive and remedial measures and for combating the impending threat of Covid-19, this case is being heard by way of virtual mode.

Heard learned counsel for the applicant and learned A.G.A for the State through video conferencing.

Order on Criminal Misc. Exemption Application

This exemption application is allowed.

Order on Criminal Misc. Anticipatory Bail Application

The instant anticipatory bail application has been filed with a prayer to grant an anticipatory bail to the applicant, Smt. Khilona Devi,in Case Crime No. 0009 of 2020, under Sections- 498-A, 304B I.P.C and Section 3/4 of Dowry Prohibition Act, Police Station- Chitrahat, District- Agra.

Prior notice of this bail application was served in the office of Government Advocate and as per Chapter XVIII, Rule 18 of the Allahabad High Court Rules and as per direction dated 20.11.2020 of this Court in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No. 8072 of 2020, Govind Mishra @ Chhotu Versus State of U.P., hence, this anticipatory bail application is being heard. Grant of further time to the learned A.G.A as per Section 438 (3) Cr.P.C. (U.P. Amendment) is not required.

Co-accused, Govind, Nirvesh and Brijesh were granted anticipatory bail during the investigation vide order dated 17.11.2020 passed in Crl. Misc. Anticipatory Bail Application No.7831 of 2020, "Govind and 2 Others Vs. State of U.P. and Another". Now charge-sheet has been submitted against the applicant.

Learned counsel for the applicant submits that applicant is mother-in-law of the deceased. The cause of death of the deceased has been found to be septicemia by the doctor in her post-morterm report. It has been submitted by learned counsel for the applicant that the deceased was under-treatment for one year. She accidentally fell down from the roof and thereafter an F.I.R. has been lodged against the entire family members for causing dowry death. Marriage of the deceased had taken place in the year 2013 with co-accused, Akhilesh. There is no question of demand of dowry after about 7 years of marriage. Applicant has been charge-sheeted by the police, but there is no proof of such incident caused by her. It was caused by accidental fall and after getting long treatment in the hospital, she was discharged from the hospital and thereafter died. In the Chemical Examination Report of viscera of the deceased preserved Organo Chloro Insecticide was found in the vital organs of the deceased. Counsel for the applicant further submits that it appears that after discharge and long confinement to bed, the deceased consumed poison and committed suicide because of pain. Applicant has been falsely implicated by the informant in this case. Applicant is willing to co-operate with the trial. She has no criminal history to her credit. The applicant has definite apprehension that she may be arrested by the police at any time.

Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant, he is not entitled to grant of anticipatory bail. The apprehension of the applicant is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.

After considering the rival submissions, this Court finds that there is a case registered against the applicant. It cannot be definitely said when the police may apprehend her. After the lodging of F.I.R, the arrest can be made by the police at will. There is no definite period fixed for the police to arrest an accused against whom an F.I.R has been lodged. The courts have repeatedly held that arrest should be the last option for the police and it should be restricted to those exceptional cases where arresting the accused is imperative or her custodial interrogation is required. Irrational and indiscriminate arrests are gross violation of human rights. In the case ofJoginder Kumar v. State of Uttar Pradesh AIR 1994 SC 1349, the Apex Court has referred to the third report of National Police Commission wherein it is mentioned that arrests by the police in India is one of the chief source of corruption in the police. The report suggested that, by and large, nearly 60 percent of the arrests were either unnecessary or unjustified and that such unjustified police action accounted for 43.2 percent of expenditure of the jails. Personal liberty is a very precious fundamental right and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the case, the arrest of an accused should be made.

Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant and also the second surge in the cases of novel coronavirus and possibility of further surge of the pandemic, she is directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case ofSushila 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.

In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant involved in the aforesaid crime be released on anticipatory bail on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court/ Investigating Officer concerned with the following conditions:-

1.The applicant shall, at the time of execution of the bond, furnish their address and mobile number and shall not change the residence till the conclusion of investigation/ trial without informing the Investigating Officer of the police/ the Court concerned of change of address and the reasons for the same before changing the same.

2. The applicant shall not leave the country during the pendency of trial/ investigation by police without prior permission from the concerned trial Court.

3.The applicant shall not obstruct or hamper the police investigation and not play mischeif with the evidence collected or yet to be collected by the Investigating Officer of the police;

4. The applicant shall surrender their passport, if any, to the concerned Court/ Investigating Officer forthwith. Her passports will remain in custody of the concerned Court/ Investigating Officer till the investigation is completed. In case she has no passports, she will file their affidavits before the Court/ Investigating Officer concerned in this regard.

5. 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 their from disclosing such facts to the Court or to any police officer;

6. The applicant shall maintain law and order.

7. The applicant shall file an undertaking to the effect that she shall not seek any 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.

8. 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 ofSushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98and the Government Advocate/informant/complainant can file bail cancellation application.

9. 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 them in accordance with law.

10. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

11. 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 :- 27.5.2021

Saif

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter