Citation : 2022 Latest Caselaw 19193 ALL
Judgement Date : 29 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11379 of 2022 Applicant :- Abdul Gaffar Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Mohit Kumar Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
Heard Sri Sanjay Kumar Yadav, Advocate, holding brief of Sri Mohit Kumar, learned counsel for the applicant, learned Additional Government Advocate for the State and perused the records.
The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No. 0177 of 2019, under Sections 307, 323, 324, 325, 504, 506 IPC at Police Station- Janakpuri, District Saharanpur, with a prayer to enlarge him on anticipatory bail.
As per prosecution story, the applicant alongwith other co-accused persons are said to have assaulted and caused grievous injuries to the injured Jubair on 15.08.2019 at about 4.20 p.m.
Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The injury report was found fake by the Medical Board and after investigation, the police has filed closure report with respect to all the co-accused persons as the allegations in the FIR were found false. The proceedings under section 182 Cr.P.C. were initiated against the informant and other accused persons thereupon protest petition was filed by the him. The applicant and other co-accused persons were summoned vide order dated 20.10.2020. The said summoning order is a cryptic and non detailed order. There are no criminal antecedents of the applicant. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. Learned counsel for the applicant undertakes that he has co-operated in the investigation and is ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.
Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicant.
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 "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". 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- Abdul Gaffar be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal 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.
Order Date :- 29.11.2022
v.k.updh.
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!