Citation : 2023 Latest Caselaw 17150 ALL
Judgement Date : 12 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:138294 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 7497 of 2023 Applicant :- Smt. Anupa Opposite Party :- State of U.P. Counsel for Applicant :- Sunil Kumar Pathak Counsel for Opposite Party :- G.A.,U.C. Chaturvedi Hon'ble Shekhar Kumar Yadav,J.
1. Heard Sri Sunil Kumar Pathak, learned counsel for the applicant, Sri U.C. Chaturvedi, learned counsel for the opposite party no.2 and learned Additional Government Advocate for the State as well as perused the record.
2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No.55 of 2023, under Sections 420, 465, 467, 468, 471 I.P.C., P.S.- Jansath, District- Muzaffar Nagar, during the pendency of investigation.
3. As per allegation made in the F.I.R. that on the basis of forged will, the applicant executed a registered sale deed in her favour.
4. Learned counsel for the applicant submitted that the applicant is innocent and he has been falsely implicated in the present case. Learned counsel for the applicant submitted that his name was mutated on 06.10.2018 in the revenue record and till date he is in possession over the land in question. Applicant has no criminal history.
5. Sri U.C. Chaturvedi, learned counsel for the opposite party no.2 has opposed the prayer for anticipatory bail of the applicant and has submitted that a cancellation suit has been filed which is still pending.
6. From the perusal of record, it appears that the present matter relates to civil dispute and it is an admitted fact that matter is subjudicie before the civil court, 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.
7. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant- Smt. Anupa, involved in the aforesaid crime be released on anticipatory bail 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:-
(1) 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.
(2) 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 her from disclosing such facts to the Court or to any police officer.
(3) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
(4) The applicant shall surrender her passport, if any, to the concerned Court forthwith. Her passport will remain in custody of the concerned Court.
(5) 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.
(6) 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.
(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 her bail and proceed against her 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.
9. With the aforesaid observations/ directions, the application stands disposed of.
Order Date :- 12.7.2023
Krishna*
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!