Citation : 2024 Latest Caselaw 20167 ALL
Judgement Date : 31 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:100409 Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6047 of 2024 Applicant :- Vimal Kumar Opposite Party :- State of U.P. Counsel for Applicant :- Anil Kumar,Ashutosh Sharma,Durga Singh,Vikram Pratap Singh Counsel for Opposite Party :- Bhuvnesh Kumar Singh,G.A. Hon'ble Sanjay Kumar Pachori,J.
Supplementary affidavit filed today in Court is taken on record.
Heard Shri Ashutosh Sharma, learned counsel for the applicant, Shri Bhuvnesh Kumar Singh, learned counsel for the informant and Sri Karunakar Singh, learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of applicant Vimal Kumar under Section 439 of the Code of Criminal Procedure, with a prayer to enlarge him on bail in Case Crime No. 238 of 2022 under Sections 420, 467, 468, 471, 120B I.P.C. Police Station-Mandawar, District-Bijnor during pendency of the trial, after rejecting the bail application of the applicant by Sessions Judge, Bijnor vide order dated 31.01.2024.
Brief facts of the case are that the first information report dated 04.09.2022 was lodged against Satyendra Kumar and the then Branch Manager of PNB on the basis of an application under Section 156(3) Cr.P.C. alleging that the first informant had not taken any loan after purchasing the land on 14.05.2016. The other co-accused was witness of the sale deed. On 02.02.2022, she got knowledge that the co-accused Satyendra Kumar has withdrawn lakhs of rupees from the account of first informant in collusion with the officers and employee of the P.N.B. Bank.
Learned counsel for the applicant submits that the applicant is innocent and he has been falsely implicated in the present case due to ulterior motive. It is further submitted that the applicant is not named in the FIR the applicant was appointed as Bank Manager of P.N.B. Branch Chandok since 03.02.2017 to 03.12.2018 and aforesaid KCC loan was granted by one Rajiv Rai the then, Branch Manager to the first informant. The first informant applied for KCC loan in branch of PNB on 13.05.2015.
Withdrawal of money from the account of first informant is not made from the I.D. of the present applicant during his tenure. The role of hatching conspiracy to commit the aforesaid offence, but there is no pre-summoning evidence with regard to hatching conspiracy of offence punishable under Section 467 I.P.C. All other offences are punishable upto 7 years imprisonment.
It is next submitted that there is criminal history of three cases related to this which have been explained in rejoinder affidavit. The applicant is languishing in jail since 21.01.2024.
Learned counsel for the applicant has relied upon the judgments of Apex Court in Ash Mohammad Vs. Shiv Raj Singh @ Lalla Babu and another, (2012) 9 SCC 446 and Prabhakar Tiwari Vs. State of U.P. and another, (2020) 11 SCC 648 wherein the Apex Court has observed that pendency of other criminal cases against the accused may itself cannot be a basis for refusal of bail.
Per contra, learned A.G.A. has opposed the prayer for bail of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserve any indulgence. In case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.
It is well settled position of law that bail is the rule and committal to jail is an exception and refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution [Vide State of Rajasthan Vs. Balchand @ Baliay (1977) 4 SCC 308 Gudikanti Narasimhulu And Ors Vs. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429 and Satender Kumar Antil Vs. Central Bureau of Investigation & Another, (2021) 10 SCC 773.]
No material or circumstances has been brought to the notice of this Court with regard to tampering of evidence or intimidating of witnesses in previous criminal history.
Keeping in mind, larger mandate of Article 21 of the constitution of India, the nature of accusations, the nature of evidence in support thereof, the severity of punishment which conviction will entail, the character of the accused-applicant, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interest of the public/ State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present bail application is allowed.
Let applicant, Vimal Kumar be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:
(i) 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.
(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.
(iii) The applicant shall remain present, in person, before the trial court on the dates fixed for (a) opening of the case, (b) framing of charge and (c) recording of statement under Section 313 of Cr.P.C.
(iv) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in the trial court.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.
(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed in accordance with law.
The trial court may make all possible efforts/endeavor and try to conclude the trial expeditiously in accordance with law after the release of the applicant, if there is no other legal impediment.
It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 31.5.2024
SY
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!