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

Sadiq Zafar vs Central Bureau Of Investigation ...
2022 Latest Caselaw 5180 ALL

Citation : 2022 Latest Caselaw 5180 ALL
Judgement Date : 14 June, 2022

Allahabad High Court
Sadiq Zafar vs Central Bureau Of Investigation ... on 14 June, 2022
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 10
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 899 of 2022
 

 
Applicant :- Sadiq Zafar
 
Opposite Party :- Central Bureau Of Investigation Thru. S.P.
 
Counsel for Applicant :- Nadeem Murtaza,Sudhanshu S. Tripathi
 
Counsel for Opposite Party :- Anurag Kumar Singh
 

 
Hon'ble Vivek Chaudhary,J.

Heard Sri Nadeem Murtaza, learned counsel for the applicant and Mr. Anurag Kumar Singh, learned counsel for the respondent and perused the record.

The present anticipatory bail application has been filed on behalf of the applicant in Criminal Case No.341 of 2022, FIR/Crime No. RC 0532021 S0002 of 2021 registered under Sections 120-B read with Sections 409, 418, 419, 420,467, 468, 471, 477A IPC and 13(2) read with Section 13(1)(d) of Prevention of Corruption Act, 1988 at Police Station- CBI/SCB/Lucknow, District Lucknow with a prayer to enlarge him on anticipatory bail.

Learned counsel for the applicant has submitted that co-accused 11 persons have already been granted anticipatory bail in the present subject matter vide orders dated 24.5.2022, 25.5.2022, 31.5.2022 and 2.6.2022 by this Court. Therefore,the present applicant is also entitled for anticipatory bail on the ground of parity. Learned counsel for the applicant undertakes that he will cooperate in the trial failing which the State can move appropriate application for cancellation of anticipatory bail.

The prayer for anticipatory bail has been vehemently opposed by learned counsel for the informant and learned counsel for the CBI. However, the aforesaid factual aspect of the parity to the co-accused has not been disputed by them.

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 "Shri Gurbaksh Singh Sibbia and Others vs. State of Punjab, (1980) 2 SCC 656". 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- Sadiq Zafar be released forthwith in the aforesaid case crime (supra) on anticipatory bail on furnishing a personal bond of Rs.50,000/- and two sureties each in the like amount to the satisfaction of the 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 or deciding the regular bail application.

(Vivek Chaudhary, J.)

Order Date :- 14.6.2022

Arjun/-

 

 

 
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