Citation : 2023 Latest Caselaw 17251 ALL
Judgement Date : 13 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:138784 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 7258 of 2023 Applicant :- Rahul Chaudhary @ Sheru Opposite Party :- State Of U.P. . And Another Counsel for Applicant :- Rajesh Kumar,Saurabh Yadav Counsel for Opposite Party :- G.A.,Tikendra Pratap Singh Hon'ble Shekhar Kumar Yadav,J.
1. Heard learned counsel for applicant, learned A.G.A. for State and also perused the material available on record. Learned counsel for the informant is present.
2. The present application for anticipatory bail has been filed for protection in regard to Case Crime No. 72 of 2022, under Sections 366, 376, 323, 506 IPC, P.S. Mahila Thana, District Mathura till conclusion of trial.
3. It is submitted by learned counsel for the applicant that the applicant is innocent and has been falsely implicated in the present case. It is further submitted that the victim in her statement under Section 164 Cr.P.C. has itself admitted her love affairs with the applicant prior to promise of marriage. It is further submitted that the victim is consenting party and therefore no offence as alleged against the applicant is made out under Section 375 IPC. Learned counsel for the applicant has further relied upon the case of Pramod Suryabhan Pawar Vs State of Maharashtra and another, 2019 (9) SCC 608. It is further submitted that after the submission of charge sheet and summoning order passed against the applicant, he approached this Court under Section 482 Cr.P.C. (Application No. 49898 of 2022) and this Court directed the applicant to appear and move discharge application before the concerned court and after the dismissal of the said discharge application, applicant filed revision, which has also been rejected. The applicant is having definite apprehension that he may be arrested by the police any time.
4. Learned AGA has opposed the prayer for bail, but could not dispute the said facts.
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 Rahul Chaudhary @ Sheru 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 him from disclosing such facts to the Court or to any police officer; and
(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 his passport, if any, to the concerned Court forthwith. His 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 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 stands disposed of.
Order Date :- 13.7.2023
RavindraKSingh
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!