Citation : 2024 Latest Caselaw 17041 ALL
Judgement Date : 14 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:86449 Court No. - 76 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4505 of 2024 Applicant :- Manish And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Noor Muhammad,Yogesh Kumar Srivastava Counsel for Opposite Party :- G.A.,Rajeev Malviya Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Noor Muhammad, learned counsel for the applicants and Sri Rajeev Malviya, learned counsel for the informant as well as Sri Anit Kumar Shukla, learned A.G.A. for the State and also perused the material available on record.
3. The present anticipatory bail application has been filed on behalf of the applicants in F.I.R./Case Crime No. 119 of 2024, under Sections 147, 323, 354, 452, 504, 506 of IPC, Police Station - Rasoolpur, District - Firozabad, with a prayer to enlarge them on anticipatory bail.
4. As per prosecution story, the applicants are stated to have hurled abuses at the informant on 04.03.2024 which was reported to the family members and the matter was settled the same day whereby the applicants are stated to have even assaulted her. The applicants are stated to have assaulted the victim again on 05.03.2024 at about 01:00 PM thereby hurled abuses at her and outraged her modesty and torn her clothes and are even stated to have assaulted her daughter by barging into her house.
5. Learned counsel for the applicants has stated that they are maliciously being prosecuted in the present case due to ulterior motive and have apprehension of their arrest. They have nothing to do with the said offence as alleged by the prosecution. It is further stated that the FIR is delayed by three days and there is no explanation of the said delay caused. There is no injury report to corroborate the prosecution story.
6. 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. It is further submitted that the applicants have no criminal history. In case, the anticipatory bail application of the applicants is allowed, they will not misuse the liberty and shall cooperate with trial.
7. On the other hand, learned counsel for the informant as well as learned A.G.A. have vehemently opposed the prayer for grant of anticipatory bail on the ground that the applicants have twice assaulted the victim and her family members and also the FIR cannot be termed to be delayed by three days rather it termed to be two days. Although, they could not dispute the fact that the applicants have no criminal history.
8. Considering the arguments advanced by the learned counsel for the parties, nature of accusations, antecedents of the applicants and also the fact that the FIR is delayed by at least two days coupled by the fact that there is no injury report to corroborate the prosecution story, I find it a fit case to enlarge the applicants on anticipatory bail in view of the law laid down by the 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 Supreme Court.
9. Without expressing any opinion upon ultimate merits of the case either ways which may adversely affect the trial of the case, the anticipatory bail application of the applicants is allowed.
10. In the event of arrest of the applicants, Manish, Harendra, Teja @ Teju, Indral and Smt. Mohar, involved in the aforesaid case crime number, shall be released on anticipatory bail till the conclusion of trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the Presiding Officer/Court Concerned, with the conditions that:-
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 him 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 previous permission of the court;
iv. that 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 are exempted;
11. In case of breach of any of the above conditions, the court concerned shall have the liberty to cancel the bail granted to the applicants.
12. It is made clear that observations made in granting anticipatory bail to the applicants shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses.
Order Date:- 14.5.2024
Siddhant
(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!