Citation : 2023 Latest Caselaw 26430 ALL
Judgement Date : 26 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:186399 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 10493 of 2023 Applicant :- Varun Kumar Opposite Party :- State of U.P. Counsel for Applicant :- Brajesh Kumar Solanki Counsel for Opposite Party :- G.A.,Ankit Agarval Hon'ble Shekhar Kumar Yadav,J.
1. Heard learned counsel for the applicant and learned Additional Government Advocate for the State. Mr Ankit Agarwal, Advocate is present for the informant.
2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No. 103 of 2023, under sections 420, 467, 468, 471 IPC, P.S. B. B. Nagar, District Bulandshahr during the pendency of application/trial.
3. As per prosecution case, informant is said to be retired police personnel. It is further alleged that legal heirs of deceased Mahesh, who is said to be co-shareres with applicant, are said to have executed a sale deed of the land more than their shares. It is alleged that applicant is also share holder of the land and the legal heirs of the deceased are said to have sold the land of informant's share and the purchasers being sharers of the land were having full knowledge of the said land. It is further alleged that the sale deed has been executed by concealing the material facts as a result of which informant has been put to loss.
4. Learned counsel for the applicant submits that applicant has been falsely implicated in the present case. Learned counsel for the applicant submits that F.I.R. has been lodged with delay of about 5 months without there being any plausible explanation. It is further submitted that the applicant is vendor of the land and has sold the land only of his share. It is further submitted that present matter relates to a civil dispute and has been given colour to criminal nature. The applicant is having definite apprehension that he may be arrested by the police any time.It is further submitted that the informant has filed a suit for cancellation of the sale deed which is still pending. The applicant has explained the criminal history of one case. It is further submitted that co accused Parmanand sharma has already been granted bail by this court vide order dated 10.08.2023 passed in Criminal Misc Anticipatory Bail Application No. 8982 of 2023.
5. Learned AGA and learned counsel for the informant have opposed the prayer for bail, but could not dispute the said facts. However, it is contended by learned counsel for the informant that the applicant in collaboration with other co accused person are said to have sold the land to cause wrongful loss to the informant and the matter is very serious in nature, therefore, she is not entitled to the anticipatory bail.
6. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he is directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.
7. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant Varun Kumar involved in the aforesaid crime be released on anticipatory bail on furnishing a personal bond of Rs. 50,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
(1) The applicant shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation;
(2) 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; and
(3) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
(4) The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.
(5) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.
(6) In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
(7) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against his in accordance with law.
8. In default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.
9. With the aforesaid observations/ directions, the application stands disposed of.
Order Date :- 26.9.2023
RavindraKSingh
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!