Citation : 2023 Latest Caselaw 19212 ALL
Judgement Date : 26 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:148821 Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8018 of 2023 Applicant :- Mohammad Nasir Opposite Party :- State of U.P. and Another Counsel for Applicant :- Yogesh Kumar Srivastava,Noor Muhammad Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Yogesh Kumar Srivastava, learned counsel for the applicant, Sri Anwar Hussain, learned counsel for the informant and Sri V.K.S. Parmar, learned A.G.A. for the State as well as perused the record.
3. The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No.406 of 2023, registered under Sections 376, 323 and 506 IPC at Police Station- Shikohabad, District Firozabad with a prayer to enlarge him on anticipatory bail.
4. As per prosecution story, the applicant and the victim-informant are stated to be the students of the same institution but subsequent to it, the applicant got married in the year 2013 and the informant got married in the year 2008 and she bore three children out of the said wedlock. Subsequent to it, both are stated to have exchanged pleasantries on Facebook messenger and the informant is stated to have gone to meet him at Shikohabad on the call of the applicant on 15.08.2020, whereby some obnoxious material is said to have administered by the applicant to the informant and the applicant sexually assaulted her and even had taken some indecent photographs and videos of the said act. The applicant is stated to have continued to have physical relation with her by blackmailing her to make the said photos and videos viral on social media. After getting tired with the said molestation and detailed demands of the applicant, the said FIR has been instituted by the informant.
5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The FIR is delayed by about seven months and there is no explanation of the said delay caused. The corporeal relationship between the two stands established from the fact that several transactions, i.e. Rs,33,000/-, Rs.25,000/-, Rs.20,000/- and other denomination, has been executed to the account of the informant by the applicant.
6. Learned counsel for the applicant has further stated that the matter of money dispute between the two has been converted into criminal one. The applicant is an employee in U.P. Police and has nothing to do with the said offence. There are no photographs to corroborate the prosecution story. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. There are no criminal antecedents of the applicant. The applicant has apprehension of his arrest. Learned counsel for the applicant undertakes that he has co-operated 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.
7. Per contra, learned counsel for the informant and learned A.G.A. have vehemently opposed the anticipatory bail application on the ground that the applicant has ruined the life of the informant had he had deleted the said messages after sending them to the informant by pressing the button of delete for all, as such the informant could not save those photographs and videos.
8. On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A., taking into consideration the fact that money has been transferred to the account of the informant by the applicant after the said date of alleged incident, and considering the nature of accusations and antecedents of the applicant, 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), (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.
9. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant-Mohammad Nasir be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i). that the applicant shall make himself available for interrogation by a police officer as and when required;
(ii). 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 or tamper with the evidence;
(iii). that the applicant shall not leave India without the previous permission of the court;
(iv). that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;
(v). that the applicant shall not pressurize/ intimidate the prosecution witness;
(vi). that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;
(vii). that in case of breach of any of the above conditions the court concerned shall have the liberty to cancel the bail.
10. It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.
(Krishan Pahal, J.)
Order Date :- 26.7.2023
Ravi Kant
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!