Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kalka vs State Of U.P.
2023 Latest Caselaw 26564 ALL

Citation : 2023 Latest Caselaw 26564 ALL
Judgement Date : 27 September, 2023

Allahabad High Court
Kalka vs State Of U.P. on 27 September, 2023
Bench: Shekhar Kumar Yadav




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:188095
 
Court No. - 71
 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 6905 of 2023
 
Applicant :- Kalka
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Rahul Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shekhar Kumar Yadav,J.

1. Heard Sri Rahul Singh, learned counsel for the applicant and learned Additional Government Advocate for the State.

2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No.157 of 2021, under Sections 379, 411 I.P.C., Section 21(4) Mines and Minerals Act, Sections 3, 57, 70 of Uttar Pradesh Sub Mineral (Concession) Mannual 1963 and Section 3/5 Prevention of Damage to Public Property Act, 1984 P.S.- Kurara, District- Hamirpur.

3. Learned counsel for the applicant submitted that the applicant has been falsely implicated in the present case on the basis of suspicious aspect, the applicant has no concern with the alleged incident. The applicant is neither driver nor owner of the alleged vehicle. The applicant is neither named in the FIR nor was arrested on the spot, his name came into light during investigation. He submitted that the FIR was lodged under Sections 379, 411 I.P.C., Section 21(4) Mines and Minerals Act, Sections 3, 57, 70 of Uttar Pradesh Sub Mineral (Concession) Mannual 1963 and Section 3/5 Prevention of Damage to Public Property Act, 1984 and charge sheet has also been submitted on 03.09.2021. Learned counsel for the applicant submitted that the court below has taken cognizance under theMines and Minerals Act as well as I.P.C. which is not under the law because under the Mines and Minerals Act a complaint is required but in the present case, there is no complaint and cognizance taken under the Mines and Minerals Act and I.P.C.. In support of of his submission, learned counsel for the applicant has placed reliance upon paragraph no.12 of the judgment passed by the Apex Court in the case of State of NCT of Delhi Vs. Sanjay passed in Criminal Appeal No. 499 of 2011, which reads as under:-

"12. After considering various provisions of the Act, the Division Bench observed:-

"35. A cursory comparison of these two provisions with Section 378 of IPC would go to show that the ingredients are totally different. The contravention of the terms and conditions of mining lease, etc. constitutes an offence punishable under Section 21 of the Mines and Minerals Act, whereas dishonestly taking any movable property out of the possession of a person without his consent constitutes theft. Thus, it is undoubtedly clear that the ingredients of an offence of theft as defined in Section 378 of IPC are totally different from the ingredients of an offence punishable under Section 21(1) r/w Section 4(1) and 4(1A) of the Mines and Minerals Act.""

4. Learned counsel for the applicant further submitted that the applicant is having no previous criminal history as has been mentioned in paragraph 20 of the affidavit. Learned counsel for the applicant further submits that applicant has apprehension of imminent arrest and in case, applicant is released on anticipatory bail, he will not misuse the liberty and would co-operate with the trial.

5. Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant, she is not entitled to grant of anticipatory bail. The apprehension of the applicant is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.

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- Kalka, involved in the aforesaid case 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:-

(i) 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.

(ii) 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.

(iii) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.

(iv) The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.

(v) 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.

(vi) 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.

(vii) 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 allowed.

Order Date :- 27.9.2023 // Krishna*

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter