Citation : 2023 Latest Caselaw 23906 ALL
Judgement Date : 29 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:173765 Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9347 of 2023 Applicant :- Masood @ Masood Ahmad Opposite Party :- State of U.P. Counsel for Applicant :- Janardan Yadav Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Janardan Yadav, learned counsel for the applicant and Sri R.M. Yadav, 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 Case Crime No.75 of 2016, registered under Section 307 IPC at Police Station- Ahraula, District Azamgarh with a prayer to enlarge him on anticipatory bail.
4. As per prosecution story, the applicant alongwith co-accused persons, namely, Mehfooz and Shakib, is stated to have fired at the injured person when he was going on his motorcycle to attend to his mother-in-law on 08.02.2016 alongwith Naseem at 7:00 p.m., thereby causing injury to his right shoulder, as such both the passengers of the motorcycle are stated to have fallen down.
5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The said injury has been manufactured by the informant as is evident from the supplementary report which indicates that the metallic density, which was mentioned in the X-ray report, has not been clearly defined by the radiologist. Learned counsel has further stated that both the persons had fallen down, but there is no injury sustained by any person of having fallen down from the motorcycle. The FIR is delayed by three months and even the application under Section 156(3) Cr.P.C. was filed after a delay of two days of the occurrence and there is no compliance of Section 154(3) Cr.P.C. as no application has been forwarded to any police authorities. Learned counsel has further stated that the delay in lodging the FIR and also the medical report categorically indicate towards false implication.
6. Learned counsel for the applicant has further stated that the said FIR has been instituted out of local political rivalry of Punchayat Elections. The police was pleased to file a closure report No.31 of 2016 in the present matter, as such the protest petition was filed by the informant and the case was treated as complaint case. After taking down the statements of the witnesses, the applicant has been summoned vide order dated 09.06.2023. The said order is cryptic and without application of mind. 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. There are no criminal antecedents of the applicant. He is not a previous convict. The applicant has apprehension of his arrest. 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.
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-Masood @ Masood Ahmad 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:-
(i). that the applicant shall make himself 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 him 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 concerned 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.
Order Date :- 29.8.2023
Ravi Kant
(Krishan Pahal, J.)
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!