Citation : 2023 Latest Caselaw 3962 ALL
Judgement Date : 8 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 85 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 13338 of 2022 Applicant :- Dharmendra Opposite Party :- State of U.P. and Another Counsel for Applicant :- Santosh Singh Counsel for Opposite Party :- G.A. Hon'ble Shiv Shanker Prasad,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
The present application has been moved seeking anticipatory bail in Case Crime No. 391 of 2022, under Sections 147, 148, 323, 452, 504, 506 and 308 I.P.C., Police Station-Gulawathi, District-Bulandshahr, during the course of investigation.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to civil litigation going on between the parties Original Suit No. 119 of 2011 and he has an apprehension that he may be arrested in the abovementioned case, whereas there is no credible evidence against him. It is further submitted that as per the medical examination reports of the injured, the injuries sustained by them are simple in nature and not on the vital parts of their bodies. Therefore, no case under Section 308 I.P.C. is made out against the applicant. It is also submitted that the applicant shall co-operate in the investigation till submission of charge-sheet and will not misuse the liberty of aforesaid interim protection. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegation made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon length. Learned counsel for the applicant undertakes that he will also cooperate 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.
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.
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 argument that the medical evidence does not support the prosecution version, 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), reported in (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 above, the anticipatory bail application of the applicant is allowed.
Let the applicant-Dharmendra involved in the aforesaid case crime be released on anticipatory bail till the conclusion of trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
1. The applicant shall not tamper with the evidence during the trial.
2. The applicant shall not pressurize/intimidate the prosecution witness.
3. The applicant shall appear before the trial Court on the date fixed, unless personal presence is exempted.
4. The applicant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected.
5. The applicant shall not leave India without the previous permission of the Court;
6. 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;
7. 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 him/her/them in accordance with law.
It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial. In case of breach of any of the above condition, the Court below shall be at liberty to cancel bail of applicant in accordance with law.
(Shiv Shanker Prasad, J.)
Order Date :- 8.2.2023
Sushil/-
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!