Citation : 2022 Latest Caselaw 10448 ALL
Judgement Date : 17 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD Order Reserved on 11.08.2022 Delivered on 17.08.2022 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35218 of 2022 Applicant :- Sarfaraz Ahmad Opposite Party :- State of U.P. Counsel for Applicant :- Rajiv Lochan Shukla,A.Z.Khan,Ashwani Kumar Rai Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
There is allegation in the first information report that the informant, Musafir Yadav, is Director of a real estate company and he has purchased 7 bighas and 10 biswas of land from the relative of the applicant, Junaid Ahmad, vide registered sale deed dated 03.04.2017 and got his name mutated over the land on 30.06.2017. Subsequently, he has sold the land to 3rd parties. Thereafter he came to know that the land was sold in the name of Junaid Ahmad but applicant impersonated Junaid Ahmad.
Learned counsel for the applicant submits that one, Rahees, has been arrested by the police and he has confessed that he impersonated the real Junaid Ahmad in the sale deed. Charge-sheet has already been against the applicant. Applicant has no concern with the sale deed and the five cheques mentioned in the sale deed have not been encashed by the applicant. He has no concern with Junaid Ahmad. He is not his relative. Junaid Ahmad has already lodged first information report against the informant as Case Crime No.272 of 2018, under Sections 419, 420, 467, 468, 471 I.P.C., Police Station Goorpur, District Allahabad. Junaid Ahmad has also instituted a civil suit for cancellation of the sale deed in dispute, which is pending. The present first information report has been lodged by way of counter blast to the earlier first information report lodged by Junaid Ahmad against the informant. The co-accused, Rahees, who claimed himself to be imposter was stood as Junaid Ahmad at the time of execution of sale deed has already been granted bail by this court. Another co-accused, Raghvendra Mall has already been enlarged on bail by this court. The applicant was also granted the order of stay of arrest dated 03.05.2018 in criminal writ petition. He had no prior criminal history and after implication in this case he has been implicated in few cases. He is in jail since 23.06.2022.
Learned AGA has opposed the submissions made on behalf of the applicant and has submitted that clear offence is made out against the applicant. He does not deserves to be enlarged on bail.
Keeping in view the nature of the offence, evidence on record regarding complicity of the accused, submissions of the learned counsel for the parties noted herein above, larger mandate of the Article 21 of the Constitution of India judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil Vs. C.B.I., passed in S.L.P (Crl.) No.5191 of 2021 and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.
Let the applicant, Sarfaraz Ahmad, involved in Case Crime No.102 of 2018, under Sections 419, 420, 467, 468, 471, 406, 386 and 120B IPC, Police Station Bara, District- Prayagraj be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions. Further, before issuing the release order, the sureties be verified.
(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when 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.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.
(v) 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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 17.08.2022
SS
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!