Citation : 2022 Latest Caselaw 6274 ALL
Judgement Date : 7 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- APPLICATION U/S 482 No. - 3946 of 2022 Applicant :- Vindeshwari Prasad And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Civil Secrtt. Lko. And Another Counsel for Applicant :- Pankaj Kumar Shukla,Dinkar Tiwari Counsel for Opposite Party :- G.A. Hon'ble Dinesh Kumar Singh,J.
1. Heard learned counsel for the parties and perused the record.
2. By way of this application under Section 482 CrPC the applicants have prayed for quashing of charge-sheet no.01 dated 25.02.2020 filed in Crime/FIR No.0405 of 2019, under Sections 419, 420, 467, 468, 365 and 471 IPC lodged at Police Station Dhanepur, District Gonda and also for quashing of order dated 23.03.2022 passed by the learned Chief Judicial Magistrate, Gonda in Criminal Case No.7429 of 2022 (State Vs. Sankranti and others) by means of which non-bailable warrant has been issued against the applicants.
3. This Court is not satisfied that there is no evidence against the applicants to support the charge-sheet. The evidence collected during the course of investigation does suggest commission of prima facia offence against the applicants.
4. At this stage, learned counsel for the applicants submits that this application may be disposed of with a direction to the learned Magistrate to consider bail application of the applicants in light of judgment rendered by the Supreme Court in Criminal Appeal No.929 of 2021 (Aman Preet Singh Vs. C.B.I. Through Director).
5 I have considered the submission advanced by the learned counsel for the applicants as well as the learned AGA, representing respondent-State.
6. The Supreme Court in Aman Preet Singh Vs. C.B.I. Through Director (supra) has inter alia held that if a person, who is an accused in a non-bailable/cognizable offence, was not taken into custody during the period of investigation, in such a case, it is appropriate that he may be released on bail as the circumstances of his having not been arrested during investigation or not being produced in custody is itself sufficient to entitle him to be released on bail.
7. Learned counsel for the applicants has further submitted that in the present case the applicants were not arrested during the course of investigation and they cooperated in the investigation. The learned counsel, therefore, submits that their arrest in pursuance to the non-bailable warrant and their incarceration in jail merely because charge-sheet has been filed would be contrary to the governing principles for grant of bail, as observed by the Supreme Court in Aman Preet Singh Vs. C.B.I. Through Director (supra) as well as Siddharth Vs. State of Uttar Pradesh & Anr. (Criminal Appeal No.838/2021, 2021 SCC onLine SC 615)
8. In view of submissions advanced on behalf of the applicants, this application is disposed of with a direction to the applicants to surrender before the trial Court within a period of ten days from today and apply for regular bail and, if the applicants do so, their bail application shall be considered in light of the judgment passed by the Supreme Court in Aman Preet Singh Vs. C.B.I. Through Director as well as in Siddharth Vs. State of Uttar Pradesh & Anr. (supra).
Order Date :- 7.7.2022
MVS/-
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!