Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurmeet Singh And Another vs State Of U.P. And Another
2022 Latest Caselaw 19373 ALL

Citation : 2022 Latest Caselaw 19373 ALL
Judgement Date : 1 December, 2022

Allahabad High Court
Gurmeet Singh And Another vs State Of U.P. And Another on 1 December, 2022
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11302 of 2022
 

 
Applicant :- Gurmeet Singh And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Kapil Tyagi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Kapil Tyagi, learned counsel for the applicants and Sri Rajesh Kumar Srivastava, learned A.G.A. for the State as well as perused the record.

The present anticipatory bail application has been filed on behalf of the applicants in Case Crime No.C-26 of 2005, registered under Sections 420, 467, 468, 471 and 120-B IPC at Police Station- Civil Lines, District Meerut with a prayer to enlarge them on anticipatory bail.

As per prosecution story, the applicants are said to have usurped the land of the informant by impersonating Smt. Kamlesh w/o Chatar Singh.

Learned counsel for the applicants has stated that the applicants have been falsely implicated in the present case. After thorough investigation, the closure report was filed with respect to the applicants twice and under duress a charge-sheet has been filed against them on 17.02.2016. Learned counsel has further stated that the applicants had challenged it by filing a petition under Section 482 No.8073 of 2017 and the proceedings were stayed, but in the light of the judgment of the Supreme Court passed in case of Asian Resurfacing of Road Agency Pvt. and Another vs. Central Bureau of Investigation, 2018 (16) SCC 299, the said stay has been ipso facto vacated without any speaking order and coercive measures has been taken against the applicants. The matter is civil in nature and a civil suit was filed by the informant against the applicants and the said Suit No.266 of 2005 has been rejected by the court of Civil Judge Senior Division, Court No.2, Meerut vide order dated 30.08.2014 and an appeal to the said order is pending in the appellate court and there is no interim order in their favour. There is every apprehension of arrest of the applicants and they have not committed any offence whatsoever. The matter of civil nature has been converted into criminal one by the informant. The applicants are not a previous convict. The criminal history assigned to the applicants has been explained. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. Learned counsel for the applicants undertakes that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicants.

On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicants, the applicants are liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants- Gurmeet Singh and Chandrika Arora be released forthwith in the aforesaid case crime (supra) on anticipatory bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Station House Officer of the Police Station concerned/court concerned with the following conditions:-

1. that the applicants shall make themselves available for interrogation by a police officer as and when required;

2. 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence;

3. that the applicants shall not leave India without the previous permission of the court;

4. that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;

5. that the applicants shall not pressurize/ intimidate the prosecution witness;

6. that the applicants shall appear before the trial court on each date fixed unless personal presence is exempted;

7. that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.

It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial or deciding the regular bail application.

Order Date :- 1.12.2022

Ravi Kant

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter