Citation : 2022 Latest Caselaw 22770 ALL
Judgement Date : 23 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11334 of 2022 Applicant :- Ajij Opposite Party :- State Of U.P And Another Counsel for Applicant :- Ajay Yadav,Ramesh Chandra Yadav Counsel for Opposite Party :- G.A.,Satya Prakash Singh,Sheetla Prasad Gound Hon'ble Krishan Pahal,J.
Heard Sri Ramesh Chandra Yadav, learned counsel for the applicant, Sri Satya Prakash Singh, learned counsel for the informant and Sri Rajesh Kumar, 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.198 of 2022, registered under Sections 420, 467, 468, 471, 452, 323, 504 and 506 IPC at Police Station- Dubauliya, District Basti with a prayer to enlarge him on anticipatory bail.
As per prosecution story, the applicant is stated to have opened an account in the bank alongwith co-accused persons and is stated to have withdrawn the amount from it by impersonating the name of his father as Roshan instead of Imamdeen.
Learned counsel for the applicant has stated that he has been falsely implicated in the case. The name of the father of the applicant is Roshan @ Imamdin. At several places, the name is mentioned as Roshan and other places it is mentioned as Imamdin. Learned counsel has placed much reliance on the transfer certificate of the applicant dated 14.8.2012, wherein the applicant had studied in the said school in the year 1976 with the name of his father mentioned as Roshan. Learned counsel has also placed much reliance on the family register, wherein the name of the father is mentioned as Roshan. 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 counsel for the informant has vehemently opposed the anticipatory bail application on the ground that the name of the applicant in the voter list is mentioned as Ajij Ahmad s/o Imamdin and he has got a job card prepared in his name under the program of MGNREGA with the name of Ajij s/o Imamdin only. Thus, the applicant is using different names at different places, although he could not dispute the fact that the applicant has committed any forgery with the complainant. Learned counsel has further stated that there is every apprehension that on the basis of the said fake name of his parents as the grand-father of the complainant was Roshan, the applicant may usurp his bonafide land.
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- Ajij 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 :- 23.12.2022
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!