Citation : 2023 Latest Caselaw 16845 ALL
Judgement Date : 26 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:117817 Court No. - 83 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 6146 of 2023 Applicant :- Nagendra Mohan @ Gullu Opposite Party :- State of U.P. and Another Counsel for Applicant :- Vikash Chandra Tiwari,Nitin Sharma Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Nitin Sharma, learned counsel for the applicant and Sri Nitin Kesharwani, 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.146A of 2006, registered under Sections 147, 149, 307, 323, 325, 336 and 504 IPC at Police Station- Sadar Bazar, District Agra with a prayer to enlarge him on anticipatory bail.
4. As per prosecution story, the named accused person Ravi Mohan Verma alongwith 50-100 unknown persons are stated to have assaulted the informant and his family members on 19.03.2006 at about 09:15 AM.
5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The present case was instituted as a cross case to the FIR instituted from the side of the applicant against the informant and his family members under Section 302 I.P.C. The present case is just a counterblast to the said FIR. The applicant is not named in the FIR. His name has come on later on during investigation. Learned counsel has vehemently argued that during investigation, the closure report was filed by the Investigating Officer thrice, but on the protest of the informant, further investigation was taken up and the final report (charge-sheet) was submitted in the year 2012. The applicant had no knowledge of any process being issued against him, as such he has, as a bona fide person, filed anticipatory bail at the Sessions Judge, Agra, which was rejected.
6. Learned counsel for the applicant has further stated that the named accused person has already been enlarged on regular bail by this Court. 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 but unable to dispute the submissions raised by the learned counsel for the applicant.
8. On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. 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- Nagendra Mohan @ Gullu 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 :- 26.5.2023
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!