Citation : 2023 Latest Caselaw 36362 ALL
Judgement Date : 22 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:243046 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 13901 of 2023 Applicant :- Mukteshwar Opposite Party :- State of U.P. and Another Counsel for Applicant :- Aniruddha Ojha,Nitin Sharma Counsel for Opposite Party :- G.A.,Prabha Shanker Mishra,Ram Kumar Dubey Hon'ble Shekhar Kumar Yadav,J.
1. Heard learned counsel for the applicant and learned Additional Government Advocate for the State as well as perused the material available on record.
2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No.514 of 2023, under sections 147, 148, 149, 504, 506, 307, 507 I.P.C. and 7 Criminal Law Amendment Act, P.S.- Handia, District- Prayagraj.
3. Learned counsel for the applicant submitted that the applicant is innocent and he has been falsely implicated in the present case. It is submitted that as per the allegations levelled in the F.I.R. that applicant with the other co-accused persons had attacked the son of the informant. It is also submitted that main role has been assigned to the co-accused Prabha Shankar Tripathi who has already granted regular bail by this court vide order dated 28.11.2023 passed in Criminal Misc Bail Application No. 50689 of 2023 and co-accused Prabha Shankar Tripathi who has fired the victim by a country made pistol and bullet hit the son of the first informant on his left thigh and there was no specific allegation against the applicant as per statement recorded under Section 161 Cr.P.C. It is further submitted that the present case is a counterblast as a complaint submitted by a relative of the applicant with respect to an incident which is occurred on 01.09.2023. Mr. Prabha Shanker Mishra, learned counsel for the applicant has submitted that applicant have criminal history of eight cases out of them in two cases the final report has been submitted in favour of the applicant and in one case the name of the applicant has been exonerated and in three cases in which charge sheet has been filed and in one case investigation is still continuing and in one case wherein charge sheet has been filed and bail had been granted to the applicant. Learned counsel for the applicant further submitted that applicant has apprehension of imminent arrest, and in case, applicant is released on anticipatory bail, he will not misuse the liberty and would co-operate with the trial.
4. Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant but could not dispute the aforesaid fact.
5. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he is directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.
6. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant- Mukteshwar, involved in the aforesaid crime be released on anticipatory bail till conclusion of trial on furnishing a personal bond of Rs.50,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
(i) The applicant shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation.
(ii) 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.
(iii) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
(iv) The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.
(v) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.
(vi) In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
(vii) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against his in accordance with law.
7. In default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.
8. With the aforesaid observations/ directions, the application is allowed.
Order Date :- 22.12.2023
Gaurav
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!