Citation : 2023 Latest Caselaw 14870 ALL
Judgement Date : 11 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:102170 Court No. - 83 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4972 of 2023 Applicant :- Firashat And 3 Others Opposite Party :- State of U.P. Counsel for Applicant :- Jitendra Singh Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Jitendra Singh, learned counsel for the applicants and Sri R.P. Patel, 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 applicants in Case Crime No.36 of 2023, registered under Section 379 IPC at Police Station- Dilari, District Moradabad with a prayer to enlarge them on anticipatory bail.
4. As per prosecution story, the applicants are stated to have stolen 57 trees of eucalyptus of the informant on 9.2.2023.
5. Learned counsel for the applicants has stated that they have been falsely implicated in this case. Learned counsel has stated that the time of offence has not been mentioned in the FIR. The case of applicant no.2 is at different footing to other applicants as there is a criminal history of applicant no.2. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. The applicants have apprehension of their arrest. 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.
6. After arguing for some time, applicants' counsel submits that the present application for anticipatory bail with respect to applicant no.2 Shahrukh Khan may be disposed of with a direction to file a regular bail application which may be decided keeping in view the guidelines as laid down by the Apex Court in the case of Satender Kumar Antil vs. Central Bureau of Investigation and another reported in 2022 SCC OnLine SC 825.
7. Learned A.G.A. has no objection to the prayer of learned counsel for the applicant so far as the applicant no.2 is concerned.
8. After hearing learned counsel for the parties, no case of applicant no.2 is made out for interference U/s 438 Cr.P.C. The present anticipatory bail application qua applicant no.2 is disposed of with a direction that the applicant no.2 shall surrender before the concerned court below within one month from today and in case a regular bail application is filed, the same be decided in view of the law laid down by the Supreme Court in case of Satender Kumar Antil (supra).
9. For the period of one month from today or till the time of surrender of the applicant no.2 before the concerned court below, whichever is earlier, no coercive action shall be taken against the applicant no.2, in the above case.
10. 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 applicant nos.1, 3 & 4 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.
11. In view of the above, the anticipatory bail application of the applicant nos.1, 3 & 4 is allowed. Let the accused-applicants- Firashat, Hikmat and Ajamat 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 court concerned with the following conditions:-
(i). that the applicants shall make themselves available for interrogation by a police officer as and when required;
(ii). 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;
(iii). that the applicants shall not leave India without the previous permission of the court;
(iv). that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;
(v). that the applicants shall not pressurize/ intimidate the prosecution witness;
(vi). that the applicants 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.
12. 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 :- 11.5.2023
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!