Citation : 2022 Latest Caselaw 21040 ALL
Judgement Date : 14 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 12472 of 2022 Applicant :- Mohd. Yusuf Opposite Party :- State Of U.P And Another Counsel for Applicant :- Syed Mohd. Fazal,Sr. Advocate Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
Heard Sri Syed Mohd. Fazal, learned counsel for the applicant and Sri Vibhav Anand Singh, 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 applicant in Case Crime No.425 of 2022, registered under Sections 323, 406, 417, 504, 506 and 120B IPC at Police Station- Katghar, District Moradabad with a prayer to enlarge him on anticipatory bail.
As per prosecution story, the applicant alongwith his brother Mohd. Shoeb are stated to have usurped an amount of Rs.31,38,000/- from four persons on the pretext that they shall be accorded government job.
Learned counsel for the applicant has stated that the applicant is BUMS doctor and has nothing to do with the said offence and he lives separately to his brother. He owns an ancestral land at Delhi and lives at Noida. Learned counsel has further stated that although applicant is named in the FIR and there are allegations that he alongwith his brother had duped the said four persons, but there are particular allegations with respect to the said forgery against his brother Mohd. Shoeb. The case of the applicant is at a different footing to the co-accused person Mohd. Shoeb who is stated to have even returned an amount of Rs.11,38,000/- through some cheques, which are stated to have been dishonored. The applicant has not been assigned of any role of giving any cheque whatsoever to any of the victims. There are no criminal antecedents of the applicant. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. Learned counsel for the applicant undertakes that he has co-operated in the investigation and is 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 applicant.
On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant, the applicant is 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 applicant 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 applicant is allowed. Let the accused-applicant- Mohd. Yusuf be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal 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 applicant shall make himself available for interrogation by a police officer as and when required;
2. 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 or tamper with the evidence;
3. that the applicant shall not leave India without the previous permission of the court;
4. that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;
5. that the applicant shall not pressurize/ intimidate the prosecution witness;
6. that the applicant 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.
Order Date :- 14.12.2022
Ravi Kant
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!