Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandra Prakash Tiwari vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 727 ALL

Citation : 2023 Latest Caselaw 727 ALL
Judgement Date : 9 January, 2023

Allahabad High Court
Chandra Prakash Tiwari vs State Of U.P. Thru. Prin. Secy. ... on 9 January, 2023
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 12
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 1351 of 2022
 

 
Applicant :- Chandra Prakash Tiwari
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko.
 
Counsel for Applicant :- Pradeep Kumar Shukla
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.

Rejoinder affidavit filed today is taken on record.

Heard learned counsel for the applicant, learned Additional Government Advocate for the State and perused the record.

A Co-ordinate Bench of this Court vide order dated 01.09.2022 has granted interim protection to the applicant. The order is extracted below:

"Supplementary affidavit filed by learned counsel for the applicant is taken on record.

Heard Sri Pradeep Kumar Shukla, learned counsel for the applicant and Sri Hari Shankar Bajpayee, learned A.G.A. for the State and perused the material on record.

The present anticipatory bail application has been filed on behalf of applicant Chandra Prakash Tiwari under Section 438 of the Code of Criminal Procedure, with a prayer to release him on anticipatory bail in Case Crime No. 38 of 2021 for offence punishable under Section 409, 420, 467, 468, 471, 120B of the Indian Penal Code and Section 3/7 of E.C. Act, registered at Police Station- Chhapiya, District- Gonda, till the conclusion of trial, after rejecting the anticipatory bail application of the applicant by Additional District and Session Judge/Special Judge E.C. Act, Gonda, vide order dated 20.06.2022.

As per the allegations of the FIR dated 31.01.2021, on the basis of complaint made by some blazers of Gram Sabha, Mobarakpurganj, Block Development Officer, Tehsil Malkapur, one enquiry has been initiated against the fair price dealer of the shop against accused no. 1/applicant and on the basis of such enquiry, the present FIR has been lodged by the Supply Inspector.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. The complaints which have been received from the villagers, statement of those persons have not been recorded during the course of the investigation. As per enquiry report, there is no allegation with regard to the higher price and quantity which have been given by the present applicant to the complainants. It is further submitted that the applicant has no criminal history. The license of the applicant is illegally suspended without any basis. It is further submitted that on 02.05.2022, the applicant was granted interim bail by Court below.

It is further submitted that the applicant is no more required for custodial interrogation. The applicant has no criminal history and he has not undergone any imprisonment after conviction by any court of law in relation to any cognizable offence previously. It is further contended that the applicant is ready to participate in the investigation.

Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant.

It is settled position of law that the anticipatory bail being an extraordinary privilege should be granted only in exceptional cases. Parameters for grant of anticipatory bail in a serious offence are required to be satisfied, where the Court is prima facie of the view that the applicant has falsely roped in the crime and would not misuse his liberty.

Considering the facts and circumstances of the case and the law laid down by the Hon'ble Apex Court in the case of Sushila Aggarwal Vs. State (NCT of Delhi)-2020 SCC Online SC 98, ground for grant of ad interim anticipatory bail is made out.

Learned A.G.A. may file counter affidavit within two weeks.

Rejoinder affidavit, if any, may be filed within one week thereafter.

Put up this case as fresh for final hearing on 22.09.2022.

In case of arrest, the applicant, Chandra Prakash Tiwari is directed to be enlarged on anticipatory bail till the hearing of the present application in above case crime number, on his furnishing personal bond of Rs. 25,000/- and two sureties each of like amount before the Station House Officer of Police Station/Court concerned with the following conditions:-

(i) The applicant shall make himself available for interrogation by the police officer as and when required, if investigation is in progress;

(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 such person from disclosing such facts to the Court or to any police officer;

(iii) The applicant shall not leave the country without the previous permission of the Court and if he has passport, the same shall be deposited by them before the S.S.P./S.P. concerned/Court concerned;

(iv) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked;

(v) The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

The Investigating Officer will continue with the investigation, if it is in progress and will not be affected by this order."

Learned counsel for the applicant submits that the chargesheet in the case has been filed. The applicant has co-operated in the investigation. He has not misused the liberty granted by this Court. He undertakes to co-operate in the trial. Applicant has no previous criminal antecedents.

Learned AGA has opposed the prayer for anticipatory bail, however, he could not dispute the fact that the applicant has no criminal antecedents and has co-operated in the investigation.

On due consideration to the submissions advanced by learned counsel for the parties as well as perusal of the record, so also the fact that the applicant has no criminal antecedents and has co-operated in the investigation, the applicant is entitled to be released on anticipatory bail in this case.

In view of the above as also keeping in view of the judgment in Sushila Aggarwal vs. State (NCT of Delhi) 2020 SCC OnLine 98, the interim order dated 01.09.2022 is affirmed. However, the accused applicant is directed to surrender before trial court, if charge sheet has been filed and he is summoned to face trial for offence in question. The accused applicant shall be released on bail by the trial court on furnishing on the same bail bonds as executed by him consequent to the order dated 01.09.2022, as extracted above, to the satisfaction of the trial court with the following conditions.

(i) 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 tamper with the evidence;

(ii) The applicant shall not leave India without the previous permission of the court;

(iii)The applicant shall not pressurize/ intimidate the prosecution witness;

(iv)The applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

(v) In case of breach of any of the above conditions the court below shall have the liberty to cancel the bail;

Any other reasonable restrictions/conditions which the trial court may deem fit and proper can be imposed.

It is made clear that the observations made in granting bail to the applicant shall not in any way affect the trial Judge in forming his independent opinion based on the testimony of the witnesses.

In view of the aforesaid, the application is disposed of.

Order Date :- 9.1.2023

kkv/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter