Citation : 2023 Latest Caselaw 14076 ALL
Judgement Date : 3 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 83 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4336 of 2023 Applicant :- Shivam @ Gulla Opposite Party :- State of U.P. and Another Counsel for Applicant :- Manoj Kumar Shukla Counsel for Opposite Party :- G.A.,Ran Jeet Singh Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Manoj Kumar Shukla, learned counsel for the applicant, Sri Ranjeet Singh, 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.356 of 2022 registered under Sections 304, 328 and 120B IPC at Police Station- Kotwali, District Jhansi with a prayer to enlarge him on anticipatory bail.
4. As per prosecution story, the brother of the deceased is stated to have instituted an FIR at Police Station Kotwali Jhansi on 25.08.2022 alleging therein that on 14.01.2022, the co-accused person Narendra is stated to have taken the deceased person along with him on his blue motorcycle and later on it was found that he has been administered some poisonous material, as such he expired. On 14.04.2022, co-accused persons Narendra and Shivam and stated to have entered into an altercation and his uncle is stated to have shouted saying that the deceased has been put to death by Shivam and his family members.
5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The informant had filed an application before the SSP, Jhansi Mahanagar on 10.02.2022 about one month after the occurrence and the name of the applicant is missing in it. He has nominated only Narendra and Pratap Singh Nagele in the said application. The name of the applicant has come up later on in the hearsay evidence, which is not admissible under the Indian Evidence Act. The FIR is itself by about more than seven months and there is no explanation of the said delay caused.
6. Learned counsel for the applicant has further stated that no cause of death could be ascertained as such viscera was preserved and the FSL report indicates that aluminum phosphide was found in it. There is no possibility of anybody administering aluminum phosphide to a person as it has pungent smell and the tablet itself is quite large. 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 A.G.A. has vehemently opposed the anticipatory bail application on the ground that the uncle of the co-accused person Pratap Singh Nagele is an advocate, as such the applicant did not let the FIR instituted, but he could not dispute the fact that the name of the applicant has come up later on and the FIR is delayed.
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 the FIR is delayed by more than seven months, 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- Shivam @ Gulla 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 below 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 :- 3.5.2023
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!