Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raj Kumar Singh vs State Of U.P. Thru. Prin. Secy. Home And ...
2025 Latest Caselaw 6140 ALL

Citation : 2025 Latest Caselaw 6140 ALL
Judgement Date : 17 March, 2025

Allahabad High Court

Raj Kumar Singh vs State Of U.P. Thru. Prin. Secy. Home And ... on 17 March, 2025

Author: Manish Mathur
Bench: Manish Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:15566
 
Court No. - 13
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 850 of 2025
 

 
Applicant :- Raj Kumar Singh
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home And Another
 
Counsel for Applicant :- Hari Krishna Srivastava,Nishant Singh,Surendra Kumar Tripathi,Sweta Swarankar
 
Counsel for Opposite Party :- G.A.,Nalin Arora,Rishabh Pandey,Satendra Kumar (Singh)
 

 
Hon'ble Manish Mathur,J.
 

1. Heard learned counsel for applicant, learned A.G.A. for State as well as Mr. Nalin Arora learned counsel for informant.

2. First bail application has been filed with regard to F.I.R. No. 0142/2024, under Section 66 D, I.T. (Amendment), Act, 2008 & under Section 318(2) 319(2), 338, 336 (2), 340, 61(2) A BNS, 2023, Police Station -Cyber, District- Lucknow.

3. Objections filed on behalf of State are taken on record. Learned counsel for applicant does not wish to file any response thereto.

4. As per contents of F.I.R., the incident is said to have taken place on 21st August, 2024 when the informant was placed under digital arrest for one and half days and was defrauded of an amount of rupees forty eight lacs due to impersonation of certain persons as police authorities.

5. Learned counsel for applicant submits that the applicant has been falsely implicated in the allegations levelled against him and that even in the investigation, there is neither any recovery from the applicant nor any statement of any credible witness against him. It is further submitted that it is only on the basis of confessional statement of one Nagendra Kumar Abhinandan Pathak, co-accused, which is the basis of applicant's arrest. It is also submitted that although charge sheet in the matter has already been filed but as per the evidence collected, there is no direct involvement of applicant in the charges levelled against him. He has also adverted to orders passed by this Court in the cases of Criminal Misc. Bail Application No. 69 of 2025 (Pankaj Surela versus State of U.P.),Criminal Misc. Bail Application No. 741 of 2025 (Anshul Mahor versus State of U.P.) and Criminal Misc. Bail Application No. 2233 of 2025 (Sagar Singh versus State of U.P.) whereby two co-accused have been enlarged on bail on the same allegations and evidence. It is also submitted that in case the applicant is granted bail, he undertakes not to misuse the same and cooperate in trial proceedings.

6. Learned counsel for opposite parties have refuted submissions advanced by learned counsel for applicant with submission that charge sheet has already been filed against the applicant in the said first information report and as per confessional statement of co-accused, the role of applicant was in booking the hotel room from where the operation was managed. It is also submitted that the orders cited by learned counsel for applicant do not indicate any parity on account of the said fact.

7. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-

"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."

"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."

8. Considering submissions advanced by learned counsel for parties and perusal of material on record, prima facie, subject to evidence it appears that co-accused in the F.I.R. as indicated herein above have already been enlarged on bail by Co-ordinate Benches of this Court. As of now the only evidence against the applicant is of confessional statement of co-accused Nagendra Kumar Abhinandan Pathak. It is noticeable that F.I.R. has been filed against unknown persons.

8. In the counter affidavit also it appears that main accused is said Nagendra Kumar Abhinandan Pathak and therefore the role of the applicant appears to be distinguishable from that of main accused but it appears to be in parity with the other persons who have already enlarged on bail.This Court finds that the applicant is entitled to be released on bail in this case.

9. Accordingly, the bail application is allowed.

10. Let applicant, Raj Kumar Singh, involved in the aforesaid case crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) 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 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.

(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 269 BNS of the Indian Penal Code.

(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 84 BNSS is issued and the applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 209 BNS of the Indian Penal Code.

(iv) 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 351 BNSS. If in the opinion of the trial court, 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 against him in accordance with law.

Order Date :- 17.3.2025

prabhat

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter