Citation : 2023 Latest Caselaw 8569 ALL
Judgement Date : 23 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 79 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 1648 of 2023 Applicant :- Sonu Alias Shahjan And 5 Others Opposite Party :- State of U.P. Counsel for Applicant :- Ashok Kumar Singh Bais Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
Heard Sri Ashok Kumar Singh Bais, learned counsel for the applicants and Sri Yogesh Mishra, learned A.G.A. for the State as well as perused the record.
The present anticipatory bail application has been filed on behalf of the applicants in Case Crime No.282 of 2021, registered under Sections 147, 148, 323, 307, 504, 506 I.P.C. and 7 Criminal Law Amendment Act at Police Station Kotwali Dehat, District Saharanpur with a prayer to enlarge them on anticipatory bail.
Learned counsel for the applicants has argued that the applicants are absolutely innocent and have been falsely implicated in the present case with a view to cause unnecessary harassment and to victimize them. Learned counsel for the applicants has stated that the applicants were granted anticipatory bail till the submission of police report under Section 173(2) Cr.P.C. by the Sessions Judge, Saharanpur vide order dated 5.8.2021. Learned counsel has stated that the applicants have not misused the said liberty granted to them. There is no injury regarding Section 307 I.P.C. In support of his submission, learned counsel has placed reliance upon the judgement of the Apex Court in Aman Preet Singh vs. C.B.I. through Director AIR 2021 SC 4154, wherein it has been categorically stated that the person who has not been arrested during investigation and was on anticipatory bail during trial, his anticipatory bail may be extended till the conclusion of trial. There is no criminal history against the applicants. The charge-sheet has been filed. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. Learned counsel for the applicants undertakes that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.
Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but could not dispute the submissions raised by the learned counsel for the applicants.
On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicants, the applicants are 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 applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.
In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants- Sonu Alias Shahjan, Nasir, Wazeed @ Wazid, Arshad, Aslam and Bilal be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Station House Officer of the Police Station concerned/court concerned with the following conditions:-
1. that the applicants shall make themselves available for interrogation by a police officer as and when required;
2. that the applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence;
3. that the applicants shall not leave India without the previous permission of the court;
4. that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;
5. that the applicants shall not pressurize/ intimidate the prosecution witness;
6. that the applicants shall appear before the trial court on each date fixed unless personal presence is exempted;
7. that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.
It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.
Order Date :- 23.3.2023/ Vikas
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!