Citation : 2022 Latest Caselaw 4269 ALL
Judgement Date : 26 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3947 of 2022 Applicant :- Ashish Kumar Sahani Opposite Party :- State of U.P. Counsel for Applicant :- Syed Imran Ibrahim Counsel for Opposite Party :- G.A. Hon'ble Vivek Kumar Singh,J.
Heard learned counsel for the parties and perused the material brought on record.
It is submitted on behalf of the applicant that applicant is an innocent and the present F.I.R. has been lodged on false and frivolous facts due to village politics with sole malicious intention. It is next submitted that no unlawful gain has been obtained by the applicant nor any unlawful loss has been caused to any individual whatsoever and under such circumstances the present proceedings are nothing but an abuse of law. It is next submitted that the first informant of the present case has no locus or authority ot any kind to lodge the present F.I.R. against the applicant. The police has submitted charge sheet in the present case, and applicant has definite apprehension of his arrest by the police. The applicant has placed reliance upon the judgement of Hon'ble the Apex Court passed in the case ofSushila Aggarwal and Ors. vs. State (NCT of Delhi)- 2020 SCC 1. Several other submissions in order to demonstrate the falsity of the allegations made against the applicant have also been placed forth before the Court. The circumstances which, according to the counsel, led to the false implication of the accused has also been touched upon at length. It is further submitted that there is no possibility of applicant's either fleeing away from the judicial process or tampering with the witnesses. Lastly, it is submitted that applicant that cases against the applicant has been imposed after the present case and in that applicant is on bail.
Learned A.G.A. opposed the prayer for anticipatory bail.
Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that applicant has no criminal antecedent, the applicant is entitled to be released on anticipatory bail in this case.
Let the applicant- Ashish Kumar Sahani, who is involved in Case Crime No. 0061 of 2020, under Sections- 409, 419, 420, 467, 468, 471, 120-B, IPC, Police Station- Chakarghatta, District- Chandauli, shall be released on anticipatory bail on their furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
1. The applicant shall not leave India during the pendency of trial without prior permission from the concerned trial Court.
2. The applicant shall surrender his passport, if any, to the concerned trial Court forthwith. His passport will remain in custody of the concerned trial Court.
3. 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;
4. The applicant 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 applicant.
5. In case, the applicant misuses the liberty of bail, the trial 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.
6. 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 their bail and proceed against him in accordance with law.
Order Date :- 26.5.2022
ssm
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!