Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Brij Bihari Lal Srivastava vs State Of U.P.
2023 Latest Caselaw 29157 ALL

Citation : 2023 Latest Caselaw 29157 ALL
Judgement Date : 18 October, 2023

Allahabad High Court
Brij Bihari Lal Srivastava vs State Of U.P. on 18 October, 2023
Bench: Krishan Pahal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:202397
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 13968 of 2021
 

 
Applicant :- Brij Bihari Lal Srivastava
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ved Byas Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Heard Sri Ved Byas Mishra, learned counsel for the applicant and Sri Anit Kumar Shukla, 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. 978 of 2019, registered under Sections 419, 420, 467, 468, 471, 120-B I.P.C. at Police Station- Cantt., District- Gorakhpur with a prayer to enlarge him on anticipatory bail.

4. This is the second anticipatory bail application on behalf of the applicant. The first anticipatory bail application was disposed of by this Court vide order dated 16.3.2021.

5. As per prosecution story, the applicant is stated to have held the Power of Attorney of grand-father of the informant as such executed a registered sale deed in favour of co-accused Kamlesh Kumar Singh on the basis of general Power of Attorney, even after the death of his grand-father as he had no authority to execute the same. The grand-father of the informant expired in the year 2011.

6. Learned counsel for the applicant has stated that the applicant has been falsely implicated in this case. The allegations are per se false as the grand-father of the informant had expired in the year 2019 and the F.I.R. has been instituted in the same year on 05.11.2019. Learned counsel has stated that applicant is a bona fide person and had executed the sale deed carrying proper title. The co-accused person (purchaser), Kamlesh Kumar Singh has already been granted anticipatory bail till conclusion of trial by the Co-ordinate Bench of this Court vide order dated 07.01.2021 passed in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No.152 of 2021.

7. Learned counsel for the applicant has further stated that the said matter of death of the grand-father of the informant is still disputed as at one place, it is stated that he had expired in the year 2011 and at another place, he is stated to have expired in the year 2003. The criminal antecedents assigned to the applicant stands explained in paragraph-18 of the affidavit as the applicant is not warranted in the said cases. The investigation is going on.

8. 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. The applicant has apprehension of his arrest. Learned counsel has stated that 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.

9. 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.

10. 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.

11. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Brij Bihari Lal Srivastava 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.

12. 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 :- 18.10.2023

Vikas

[Krishan Pahal, J.]

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter