Citation : 2024 Latest Caselaw 16822 ALL
Judgement Date : 13 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:85800 Court No. - 76 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4173 of 2024 Applicant :- Raju Opposite Party :- State of U.P. and Another Counsel for Applicant :- Ashok Kumar Mishra,Yatish Kumar Dwivedi Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Supplementary affidavit filed by learned counsel for the applicant is taken on record.
3. Heard Sri Yatish Kumar Dwivedi, learned counsel for the applicant and Sri Sunil Kumar, learned A.G.A. for the State as well as perused the record.
4. The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No.113 of 2021, registered under Sections 436, 427, 506 I.P.C. at Police Station- Kotwali Mahoba, District- Mahoba with a prayer to enlarge him on anticipatory bail.
5. As per prosecution story, the applicant and other named accused persons are stated to have set the house of the informant to fire on 17.11.2020 at about 01:00 a.m, whereby the motorcycle bearing no.MP16B2113 and other household materials are stated to have been destroyed. The informant is stated to have incurred a loss of Rs.2 lakhs in the said incident.
6. Learned counsel for the applicant has stated that he has been falsely implicated in this case. The FIR is delayed and it has been instituted after moving an application U/s 156(3) Cr.P.C. The said application is also delayed by about fifteen days. Learned counsel has stated that the instant FIR is counterblast to an NCR No.277 of 2020, which was instituted by the father of the applicant and order for investigating it by the police was passed by the C.J.M., Mahoba on 26.11.2020.
7. Learned counsel for the applicant has further stated that the criminal history of one case assigned to the applicant stands explained vide supplementary affidavit filed in Court today. In support of this submission, learned counsel has placed much reliance upon the judgment of Prabhakar Tewari Vs. State of U.P. and another, 2020 (11) SCC 648, wherein the Supreme Court has observed that pendency of several criminal cases against an accused itself cannot be a basis for refusal of bail, if otherwise his case of bail is made out.
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 Supreme Court.
11. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Raju 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 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 :- 13.5.2024
Vikas
(Justice Krishan Pahal)
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!