Citation : 2022 Latest Caselaw 14105 ALL
Judgement Date : 30 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9080 of 2022 Applicant :- Rakesh Nishad Opposite Party :- State of U.P. and Another Counsel for Applicant :- Shyama Charan Tripathi,Abhishek Chauhan Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
Heard Sri Abhishek Chauhan, learned counsel for the applicant and Sri Vibhav Anand Singh, learned A.G.A. for the State as well as perused the record.
The present anticipatory bail application has been filed on behalf of the applicant in Criminal Case No.13585 of 2021 (State vs. Rakesh Nishad and Others) arising out of Case Crime No.108 of 2020, under Sections 406, 420, 120-B IPC at Police Station- Cantt, District Gorakhpur with a prayer to enlarge him on anticipatory bail.
Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. Admittedly the case is of purely civil in nature. There was an agreement entered between the parties and after having failed to execute the conditions of the said agreement, the applicant was forced to sale the said land. The FIR is itself delayed by about five years and there is no explanation of the said delay caused. 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. The charge-sheet has been filed against the applicant. 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.
The prayer for anticipatory bail have been vehemently opposed by learned A.G.A. However, he could not dispute the said facts.
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- Rakesh Nishad 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 the applicant shall not pressurize/ intimidate the prosecution witness;
5. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;
6. 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 :- 30.9.2022
Ravi Kant
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!