Citation : 2022 Latest Caselaw 15710 ALL
Judgement Date : 2 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9567 of 2022 Applicant :- Jasbir Singh And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Kartikeya Saran Counsel for Opposite Party :- G.A. Hon'ble Suresh Kumar Gupta,J.
Supplementary affidavit filed today by the learned counsel for the applicant is taken on record.
Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.
The instant anticipatory bail application has been filed on behalf of the applicants Jasbir Singh And Smt. Paramjeet Singh with a prayer to release them on bail in Case Crime No. 0376 of 2021 under Sections 306, 417 of Indian Penal Code Police Station-Mughal Sarai, District-Chandauli
It is contended on behalf of the applicants that the applicant, who are father-in-law and mother-in-law of the deceased, have been falsely implicated in the present case. It is submitted by the learned counsel for the applicant that First Information Report dated 20.11.2021 has been lodged against four named persons including the applicants stating therein that the marriage of deceased, who is younger brother of the first informant, was solemnized with daughter of Jasveer Singh concealing the fact that his daughter is mentally sick. When the fact about her mental disorder was made known then the same was brought to knowledge of father of Tripti, who accepted the fact of his daughter being mentally sick an. Knowing to this, on 19.11.2021, when his family members went to Varanasi to settle the matter, deceased committed suicide by hanging himself from the roof.
It is further submitted that without collecting cogent and credible evidence the Investigating Officer filed charge sheet against the applicants in a routine manner before the court. Further submission is that the applicants fully cooperated with the investigation. He further submitted that co-accused-Sudeep Singh and Harshit Singh having similar has been granted anticipatory bail by this Court on 2.3.2022 in CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 447 of 2022. Hence, the applicants may be enlarged on anticipatory bail and they are ready to cooperate with the trial. If the applicants are granted anticipatory bail, they will never misuse the same. Learned counsel for the applicants has placed reliance on a judgement of the Supreme Court in the case of Sushila Aggarwal and others v. State (NCT of Delhi) and another, (2020) 5 SCC 1.
Learned A.G.A. vehemently opposed the prayer for bail.
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 applicants 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.
In the event of arrest the applicants are arrested, they shall be released on anticipatory bail in the aforesaid case for the aforesaid offences 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 not leave India during the currency of trial without prior permission from the concerned trial Court.
2. The applicants shall surrender their passports, if any, to the concerned trial Court forthwith. Their passport will remain in custody of the concerned trial Court.
3. That 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;
4. The applicants shall file an undertaking to the effect that they 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.
5. In case, the applicants misuse 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 and others v. State (NCT of Delhi) and another, (2020) 5 SCC 1.
6. 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 their bail and proceed against them in accordance with law.
The anticipatory bail application is allowed.
Order Date :- 2.11.2022
Anuj Singh
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!