Citation : 2023 Latest Caselaw 26770 ALL
Judgement Date : 3 October, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:188724 Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8882 of 2023 Applicant :- Ajay Kumar Sharma @ Ajay Sharma Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Harsh Kumar Anand,Atipriya Gautam,Sr. Advocate,Vinod Kumar Mishra Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Supplementary affidavit filed today is taken on record.
3. Heard Sri Vijay Gautam, learned Senior Counsel assisted by Ms. Anura Singh, learned counsel for the applicant and Sri Sunil Kumar, learned A.G.A. for the State as well as perused the record.
4. The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No.524 of 2022, registered under Sections 419, 420 and 261 IPC at Police Station- Shivpur, District Varanasi with a prayer to enlarge him on anticipatory bail.
5. As per prosecution story, the applicant is stated to have sold the house without any title to co-accused person Smt. Asha Singh and is even stated to have committed the theft of stamp papers thereby causing loss to the State Exchequer.
6. Learned Senior Counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The civil matter has been converted into criminal one. The informant had two wives and the applicant is the offspring of the earlier one. Learned counsel has further stated that the matter has been settled between the families as is evident from annexure no.2 to affidavit accompanying the anticipatory bail application, as such the applicant had title to it and is a bona fide person.
7. 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. Learned Senior Counsel has further stated that the applicant has no previous criminal history except one case which has been instituted by the son of the purchaser Smt. Asha Singh, as such the applicant has been put to double jeopardy owing to the two FIRs' instituted regarding one and the same transaction. 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.
8. 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.
9. 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- Ajay Kumar Sharma @ Ajay Sharma 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.
Order Date :- 3.10.2023
Ravi Kant
(Krishan Pahal, J.)
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!