Citation : 2023 Latest Caselaw 30004 ALL
Judgement Date : 30 October, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:206714 Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11483 of 2023 Applicant :- Shyam Singh Opposite Party :- State of U.P. Counsel for Applicant :- Pradeep Kumar Tiwari,Sushil Kumar Tiwari Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Pradeep Kumar Tiwari, learned counsel for the applicant 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.835 of 2022, registered under Sections 354, 354-Kha, 506 I.P.C. at Police Station- Etmaddaula, District- Agra with a prayer to enlarge him on anticipatory bail.
4. As per prosecution story, the informant and her husband were the tenants to the applicant. As they had to pay installment for their tempo, they had taken Rs.20,000/- from the applicant, as such, on 1.11.2022 the applicant is stated to have caught hold of the informant and outraged her modesty and even tried to disrobe her. On her raising of alarm, the applicant is stated to have run away.
5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in this case. The FIR is delayed by about one month and there is no explanation of the said delay caused. Learned counsel has stated that the informant has deliberately instituted the present FIR owing to the loan of Rs.20,000/- taken by her husband from the applicant. Learned counsel has further stated that the victim is used to filing frivolous FIRs as she has also instituted an FIR/Case Crime No.300 of 2023 against other person alleging the allegation of rape against him.
6. 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.
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- Shyam Singh 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 :- 30.10.2023/Vikas
[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!