Citation : 2022 Latest Caselaw 1340 ALL
Judgement Date : 25 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 84 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3111 of 2022 Applicant :- Suresh Yadav And 2 Others Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Binod Kumar Yadav,Raj Nath Bhakta Counsel for Opposite Party :- G.A. Hon'ble Ajit Singh,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.
This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No. 141 of 2021 under section 363, 366, 376D IPC and section 3/4 POCSO Act, Police Station Pawai, District Azamgarh, during the pendency of the investigation.
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.
The first information report of this incident was lodged by the complainant against the present applicant and three others in which complainant has stated that the co-accused Sanjay Yadav has enticed away the daughter of the complainant namely, Pratima who was minor on the date of the incident. She has taken Rs.59,000/- cash and seven nags ornaments of gold and silver with her.
Learned counsel for the applicant submits that the applicants is innocent and has falsely been implicated in the present case with the ulterior invention of harassing them. Learned counsel for the applicants has argued that the alleged victim has not supported the prosecution version in her cross-examination and she has specifically stated that the present accused person have not committed rape against her and they have not abducted her and she has specifically said that she has not gone to Lodhiana with the co-accused Sanjai. The applicants are having no criminal history and they are having apprehension of arrest on the basis of false accusation. If released on bail they would not misuse the liberty and would co-operate with the investigation.
Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant.
After considering the rival submissions, this Court finds that there is a case registered against the applicants. It cannot be definitely said when the police may apprehend him. 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 his custodial interrogation is required. Irrational and indiscriminate arrests are gross violation of human rights. In the case of Joginder 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. The learned counsel has also place reliance on the order dated 28.7.2021 passed by the The Hon'ble Apex Court in Special Leave to Appeal (Criminal) No. 5191 of 2021 Satendra Kumar Antil vs. Central Bureau of Investigation, in which the Hon'ble Apex Court has observed that prima facie, we cannot appreciate why in such a scenario is there a requirement for the petitioner being sent to custody.
Hence without expressing any opinion on the merits of the case and considering the nature of accusations antecedents of applicant, considering the gravity of the offence, considering the gravity of the offence, considering the fact that the alleged victim has not supported the prosecution version in her cross-examination considering the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98 and in the case of Satendra Kumar Antil vs. Central Bureau of Investigation passed in Special Leave to Appeal (Criminal) No. 5191 of 2021 and considering that accusation might have been lodged with the object of inuring the reputation of the applicant by having them so arrested.
In the event of arrest of the applicants-Suresh Yadav, Ramkirat and Harendra shall be released on anticipatory bail during investigation and till conclusion of the trial, on their furnishing personal bonds with two sureties of the like amount to the satisfaction of the court concerned/SHO with the following conditions:-
1.The applicants shall, at the time of execution of the bond, furnish his 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 applicants shall not leave the country during the currency of trial/ investigation by police without prior permission from the concerned trial Court.
3. The applicants 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 applicants shall surrender his passport, if any, to the concerned Court/ Investigating Officer forthwith. His passport will remain in custody of the concerned Court/ Investigating Officer till the investigation is completed. In case he has no passport, he will file his affidavit before the Court/ Investigating Officer concerned in this regard.
5. That the applicants 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;
6. The applicants shall maintain law and order.
7. The applicants shall file an undertaking to the effect that he 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 applicants misuse 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.
Order Date :- 25.4.2022
AU
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!