Citation : 2024 Latest Caselaw 15725 ALL
Judgement Date : 6 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:80490 Court No. - 76 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4228 of 2024 Applicant :- Harpreet Singh @ Kavi Singh And Another Opposite Party :- State of U.P. Counsel for Applicant :- Manoj Kumar Tripathi,Vinod Kumar Tirpathi Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Manoj Kumar Tripathi, learned counsel for the applicants, Sri Amit Kumar Shukla, learned Additional Government Advocate for the State and perused the records.
3. The present anticipatory bail application has been filed on behalf of the applicants in Case Crime No.111 of 2024, under Sections 420, 467, 468, 471, 120-B, 307, 504, 506 I.P.C., Police Station- Noorpur, District Bijnor with a prayer to enlarge them on anticipatory bail.
4. As per prosecution story, the applicants in collusion with their father Avatar Singh are stated to have taken Rs.4,00,000/- from the informant on the pretext that he shall given a passport/visa and a job abroad.
5. Learned counsel for the applicants has stated that theapplicants have no criminal antecedents. They have been falsely implicated on account of relationship of the applicant to the co-accused person Avatar Singh, who happens to be his father. No money has been transferred in the account of the applicants. The money if any has been only transferred to the account of co-accused Avatar Singh. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. The applicants have apprehension of their arrest. Learned counsel has stated that the applicants undertake that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.
6. 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 applicants.
7. On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicants, the applicants are 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 applicants shall also be taken care of as per the aforesaid judgment of the Supreme Court.
8. In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants- Harpreet Singh @ Kavi Singh and Jasvendra Kaur be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i). that the applicants shall make themselves available for interrogation by a police officer as and when required;
(ii). that the applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence;
(iii). that the applicants shall not leave India without the previous permission of the court;
(iv). that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;
(v). that the applicants shall not pressurize/ intimidate the prosecution witness;
(vi). that the applicants 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 below shall have the liberty to cancel the bail.
9. 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 :- 6.5.2024
Priya
(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!