Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Pratap Singh vs State Of U.P. And Another
2022 Latest Caselaw 7957 ALL

Citation : 2022 Latest Caselaw 7957 ALL
Judgement Date : 25 July, 2022

Allahabad High Court
Rakesh Pratap Singh vs State Of U.P. And Another on 25 July, 2022
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 5246 of 2022
 

 
Applicant :- Rakesh Pratap Singh
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Dadhi Bal Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

Heard learned counsel for the applicant, the learned Additional Government Advocate for the State and perused the record.

This anticipatory bail application under section 438 Cr.P.C. has been moved seeking anticipatory bail in Case Crime No. 76 of 2019, under Sections- 409, 120B, 406 IPC, Police Station Kotwali Mau, District- Mau.

Learned counsel for the applicant submits that applicant is innocent and has been falsely implicated in the present case due to enmity. It is further submitted that the name of the applicant was not disclosed in the FIR. The applicant is the proprietor of rice mill, namely, Jai Matadi Agro Industries and agreement was executed between the applicant and Regional Food Controller (in short R.F.C.) regarding hauling of the paddy and the applicant returned the rice to the R.F.C. In this regard, certain amount was payable to the applicant. In the year 2015-16 and 2017-18, about Rs. 14 lakhs was due for hauling charges towards the Department. On 17.5.2018, an amount of Rs. 71,000/- was transferred to the account of the applicant and on 2.6.2018, an amount of Rs. 20 lakhs was transferred to the account of the applicant as well as one undated cheque of Department for Rs. 3,36,300/- was also delivered to the applicant. However on 4.7.2018, excess amount of Rs. 10 lakhs was returned by the applicant and as such, no any amount of public exchequer was misappropriated by the applicant. Thus, no offence is made out against the applicant.

The counsel further submits that the applicant has fully cooperated with the investigation. As the charge-sheet has already been submitted in the case, therefore, there is no need of custodial interrogation. The applicant is ready to cooperate in the trial.

However, no offence is made out against the applicant, hence, the applicant may be enlarged on anticipatory bail till conclusion of trial. In support of his submission, he has relied upon the judgement of Hon'ble Apex Court in the case of Aman Preet Singh vs. C.B.I. through Director, AIR 2021 Supreme Court 4154.

Learned A.G.A. has opposed the prayer for bail, but could not dispute the above facts.

I have considered the rival submissions advanced by learned counsel for the parties and perused the entire material available on record.

The Hon'ble Supreme Court in the case of Aman Preet Singh (Supra), the Court has observed as under:

"10. Insofar as the present case is concerned and the general principles under Section 170 Cr.P.C., the most apposite observations are in sub-para (v) of the High Court judgment in the context of an accused in a non-bailable offence whose custody was not required during the period of investigation. In such a scenario, it is appropriate that the accused is 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.

11. The rationale has been succinctly set out that if a person has been enlarged and free for many years and has not even been arrested during investigation, to suddenly direct his arrest and to be incarcerated merely because charge sheet has been filed would be contrary to the governing principles for grant of bail. We could not agree more with this."

In Aman Preet Singh (supra), the Court has clearly 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.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, I am of the opinion that it is a fit case for grant of bail to the applicant.

Accordingly, the anticipatory bail application is hereby allowed.

Let the applicant- Rakesh Pratap Singh be released on anticipatory bail by the trial Court till conclusion of trial on furnishing a personal bond and, two sureties each in the like amount to the satisfaction of the trial Court concerned with the following conditions:

(i) 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;

(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code. The applicant shall cooperate in the investigation;

(iii) In case, the applicant misuses the liberty of bail and in order to secure their presence proclamation under Section 82 Cr.P.C. is issued and the applicants fails to appear before the Court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against them in accordance with law, under Section 174-A of the Indian Penal Code; and

(iv) 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

Order Date :- 25.7.2022

Shravan

 

 

 
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