Citation : 2023 Latest Caselaw 12915 ALL
Judgement Date : 26 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 83 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4378 of 2023 Applicant :- Smt. Nitesh Kumari Opposite Party :- State of U.P. and Another Counsel for Applicant :- Jai Raj Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Jai Raj, learned counsel for the applicant and Sri Rohit Dubey, learned A.G.A. for the State as well as perused the record.
3. The present anticipatory bail application has been filed on behalf of the applicant in Complaint Case No.542 of 2015 (Satyaprakash vs. Smt. Nitesh Kumari and others), registered under Section 406 I.P.C. at Police Station New Agra, District Agra with a prayer to enlarge her on anticipatory bail.
4. As per prosecution story, the brother-in-law of the applicant is stated to have instituted the present complaint case against the applicant for having duped him to a tune of Rs.15,00,000/- on the pretext that he shall be provided a plot by her.
5. Learned counsel for the applicant has stated that she has been falsely implicated in this case. There is nothing on record that the said amount has been transferred to the applicant. All the transactions are said to be in cash. There is no proof of withdrawal of the said amount or supply of the said amount to the applicant. The applicant is a lady and the informant is her brother-in-law (Jeth) and the present compliant case has been filed out of vengeance. Learned counsel has stated that the applicant is an employee in Delhi Police as such she had no knowledge of the subsequent process being executed against her. The matter was settled between the parties once for all, but the said proceedings were initiated by the court concerned. The applicant has no criminal history to her credit. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against her. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. The applicant has apprehension of her arrest Learned counsel for the applicant undertakes that she 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.
6. 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.
7. 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.
8. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Smt. Nitesh Kumari be released forthwith in the aforesaid complaint case (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i). that the applicant shall make herself available for interrogation by a police officer as and when required;
(ii). 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 her from disclosing such facts to the court or to any police officer or tamper with the evidence;
(iii). that the applicant shall not leave India without the previous permission of the court;
(iv). that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;
(v). that the applicant shall not pressurize/ intimidate the prosecution witness;
(vi). that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;
(vii). that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.
9. It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.
[Krishan Pahal, J.]
Order Date :- 26.4.2023
Vikas
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!