Citation : 2023 Latest Caselaw 17130 ALL
Judgement Date : 12 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:137862 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 7462 of 2023 Applicant :- Sahil Opposite Party :- State of U.P. Counsel for Applicant :- Ajay Kumar Pandey,Markandey Rai,Pradeep Kumar Rai Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
1. Heard Mr. Ajay Kumar Pandey, learned counsel for the applicant 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 Case Crime No.450 of 2020, under Sections 406 & 420 IPC, Police Station Phase-3, District Gautam Budh Nagar.
3. Learned counsel for the applicant submits that applicant has been falsely implicated in the present case just to harass the applicant. The applicant has never committed any offence as alleged in the impugned FIR. The applicant was working as a Bouncer/Security Guard in the Company on monthly salary basis and has no concern with the day-to-day affairs of the Firm, namely, M/s Dubai Dry Fruits & Spice Hub Company. The applicant was neither Director of the Company nor he is having any shares in the aforesaid Firm. No business transactions were ever made by the informant to the applicant. He further submits that the applicant was himself cheated by the Company and owners of the Firm because no salary had been paid to the applicant. He further submits that all the offences are punishable up-to 7 years of imprisonment and are also triable by learned Magistrate. Prima facie no alleged offence is made out against the applicant. The applicant is having previous criminal history of 11 out of which in three cases, another co-ordinate Bench of this Court has granted anticipatory bail to the applicant till submission of police report under Section 173 (2) Cr.P.C. All the criminal history of the applicant has been explained in paragraph 19 of the affidavit filed in support of the application. He further submits 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 in the investigation.
4. Learned A.G.A. has vehemently opposed the prayer for anticipatory bail of the applicant.
5. Hence without expressing any opinion on the merits of the case and considering the nature of accusations, antecedents of applicant, role of the applicant and all attending facts and circumstances of the case, in my opinion, it is a fit case for anticipatory bail to the applicant.
6. Accordingly, the present application is allowed.
7. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant-Sahil, involved in the aforesaid case crime be released on anticipatory bail till submission of police report under Section 173 (2) Cr.P.C. before the competent Court 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.
8. 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.
Order Date :- 12.7.2023
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!