Citation : 2022 Latest Caselaw 8067 ALL
Judgement Date : 26 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 74 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 2164 of 2022 Applicant :- Rupak @ Ranu And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sandeep Kumar Srivastava Counsel for Opposite Party :- G.A.,Atul Kumar Kushwaha Hon'ble Suresh Kumar Gupta,J.
Heard learned counsel for the applicants, 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 complaint case no. 434/2019 arising out of Case Crime No. 363 of 2018, under sections- 392,354-Kha, 323, 504, 506 IPC, Police Station Mandi Dhanaura, District J.P. Nagar (Amroha).
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 earlier the first informant already lodged a case against the applicants and their family members as Case Crime No. 73/2017, U/s 498A/323/504 IPC and 3/4 D.P. Act in which applicant nos.1 and 2 were bail out by the trial court. Due to this, the false and frivolous complaint was lodged before the Magistrate and the Magistrate directed for lodging the FIR. It is further submitted that after investigation, final report was submitted against the applicants, but the first informant filed a protest petition and the same was treated as a complaint case and thereafter, statement of the witnesses was recorded U/s 202 CrPC. After hearing the first informant, the trial court without appreciating the evidence available on record passed summoning order U/s 392,354-Kha, 323, 504, 506 IPC vide order dated 6.4.2019.
The counsel for the applicants submits that however, no offence is made out against the applicants. When the trial court without service of summon directly issued N.B.W. against the applicants, they immediately moved the anticipatory bail application before the sessions court but the same was duly rejected by the sessions court on 7.2.2022. Thus, the applicants seek anticipatory bail and they are ready to cooperate in the trial.
Learned A.G.A. as well as the counsel for the first informant has vehemently opposed the prayer for bail, but could not dispute the above facts.
It may be stated that in case of Siddharam Satlingappa Mhetre v. State of Maharashtra, (2011) 1 SCC 694, it has been held by Hon'ble Supreme Court that while deciding anticipatory bail, Court must consider nature and gravity of accusation, antecedent of accused, possibility of accused to flee from justice and that Court must evaluate entire available material against the accused carefully and that the exact role of the accused has also to be taken into consideration.
In the instant case, considering the settled principles of law regarding anticipatory bail, submissions of the learned counsel for the parties, nature of accusation, role of applicant and all attending facts and circumstances of the case, without expressing any opinion on merit of the case, a case for anticipatory bail is made out.
The anticipatory bail application is allowed.
In the event of arrest, the applicants- Rupak @ Ranu, Tejpal, Sanu and Vivek involved in the aforesaid case crime shall be released on anticipatory bail till conclusion of the trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
(1) The applicants shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation;
(2) 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; and
(3) The applicants shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
(4) The applicants shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.
(5) The applicants shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicants.
(6) In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
(7) The applicants 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.
In default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicants.
Order Date :- 26.7.2022
Shravan
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!