Citation : 2023 Latest Caselaw 21235 ALL
Judgement Date : 8 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:159646 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8525 of 2023 Applicant :- Amardeep And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Amar Jeet Upadhyay Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
1. Heard Mr. Amar Jeet Upadhyay, learned counsel for the applicants and learned Additional Government Advocate for the State.
2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Complaint Case No.5026 of 2023, under Sections 420, 406, 504 IPC, Police Station Daurala, District Meerut.
3. Learned counsel for the applicants submits that the applicants have been falsely implicated in the present case, in fact, no such incident has taken place. The applicants have never committed any offence as alleged in the impugned complaint case. The applicant no.2 is physiotherapy having clinic at Delhi where he had provided physiotherapy to the injured. The applicants and the opposite party no.2 are close relative. The father of applicant no.2 has given Rs. 8 lakh to the complainant and when he demanded his money, instead of paying the same the complainant has lodged the false complainant. As per allegation, during treatment, the applicants have taken Rs.2 lakh but do not provide better treatment to the injured. He further submits that the complainant has filed false complainant and on the basis of statement of the complainant and the witnesses under Sections 200 and 202 Cr.P.C., the applicants have been summoned by the court below in a routine manner. The applicants are having no previous criminal history as has been mentioned in paragraph 24 of the affidavit. He further submits that applicants have apprehension of imminent arrest and in case, applicants are released on anticipatory bail, they will not misuse the liberty and would co-operate with the trial.
4. Learned A.G.A. opposed the prayer for anticipatory bail of the applicants.
5. From the perusal of material on record and looking into the facts of the case at this stage it cannot be said that no offence is made out against the applicants.
6. After having very carefully examined, the submissions made by the learned counsel for the applicants and perused the material brought on record, there is no justification for granting anticipatory bail to the applicants. Accordingly, the prayer for grant of anticipatory bail is hereby refused.
7. At this stage, learned counsel for the applicants submitted that directions may be given to the court below to consider the bail application of the applicants in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.
8. In the case of Satender Kumar Antil (supra), the Hon'ble Supreme Court laid down the guidelines for deciding of the bail application. For that purpose, the cases have been divided under four categories. The Hon'ble Supreme Court has observed that the trial courts and the High Courts will keep in mind the aforesaid guidelines, while considering the bail application. This Court has no doubt, that as and when, the applicants approach the trial court for bail, the trial court shall definitely follow the directions given in the case of Satender Kumar Antil (supra).
9. However, considering the nature of the allegations and submissions made by learned counsel for the applicants, it is directed that in case the applicants appear and surrender before the court concerned and apply for bail, the same shall be heard and disposed of expeditiously by the courts below in view of the settled law laid by this Court in the case of Satender Kumar Antil (Supra).
10. With the above directions, this anticipatory bail application is disposed of finally.
Order Date :- 8.8.2023
Ajeet
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!