Citation : 2023 Latest Caselaw 953 j&K
Judgement Date : 15 May, 2023
Sr.No. 12
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT JAMMU
Bail App No.134/2023
Ravi Joon ....Appellant/Petitioner(s)
Through :- Mr. Nirmal Kotwal, Advocate
V/s
UT of Ladakh ....Respondent(s)
Through :- Mr. Vishal Sharma, DGSI
Coram: HON'BLE MR. JUSTICE M A CHOWDHARY, JUDGE
ORDER
15.05.2023
1. Through the medium of this application, the applicant seeks bail in
anticipation of arrest in a case registered vide FIR No.25/2023 for the
commission of offences punishable under Section 406, 409 408, 420, 120-B IPC
and Section 65, 66-D and 43 of the IT Act registered at Police Station, Leh,
asserting that a false and frivolous case has been registered implicating the
applicant as well and that the applicant is ready to cooperate in the investigation
of the case and undertakes that he will not tamper with any evidence or will not
try to win over the witnesses in the case. It has been submitted by the applicant
that he is apprehending his arrest and prayed that his application be accepted and
he be granted bail in anticipation of arrest in the aforesaid case.
2. Learned counsel for the applicant submits that the applicant has been
falsely implicated in a case registered at the instance of one Pardeep Kumar, an
Observer of CBSE KVS Direct Recruitment Examination, 2023 alleging therein
that this examination had been tendered to M/S Aptech Ltd. which had been sub-
Bail App No.134/2023
let to M/S Tantray Online Service Private Limited, who had engaged GCOM , to
whom the applicant had been associated, as two of its official Adnan Ansari and
Diwarka Singh during the conduct of examination, 2023 for CBSE KVS had
installed software like „any desk‟ and „CC Proxy‟ for malpractices to affect the
results detrimental to the interests of the aspiring candidates.
3. Learned counsel for the applicant after arguing for some time submits
that the applicant shall be satisfied in case he is granted ten days‟ time to
approach the investigating agency at Leh and also to avail legal remedy for grant
of bail at Leh and submits that appropriate orders in this regard may be passed.
4. Mr. Vishal Sharma, learned DSGI, who is incidentally present in the
Court appears on behalf of the respondent and has vehemently opposed the plea
raised by the applicant for grant of bail in anticipation of arrest asserting that the
applicant along with his co-accused who have been absconding since 21.02.2023
when the case was registered, already moved an application in this Court seeking
cancellation of warrants issued by the learned Chief Judicial Magistrate, Leh in
terms of Section 25 of the Police Act, 1983 and that on 03.05.2023, this Court
had been pleased to stay the execution of the warrants for a period of ten days
from the date of the order i.e. 03.05.2023 with a further direction to the applicant
and others to present themselves before the Investigating Officer. He alleged that
all of them despite a clear direction from this Court to associate themselves with
the Investigation of the case had not complied with the order and applicant has
now come after about twelve days to seek bail in anticipation of arrest in the
matter. He opposed the grant of bail asserting that the applicant has been
dodging the investigation of the case and important evidence which is in the
shape of electronic devices used in the commission of the offences, may be Bail App No.134/2023
destroyed/ destructed by the applicant under the plea of seeking bail in
anticipation of arrest and not associating with the investigation of the case.
5. Heard and considered.
6. Hon‟ble Apex Court in a case titled "Anil Kumar Yadav vs. State
(NCT) of Delhi" reported as (2018) 12 SCC 129 has spelt out some of the
significant considerations which may be placed in the balance, in deciding
whether to grant bail. Para 18 of the judgment is profitable to be extracted for
ready reference as under:-
"18. While granting bail, the relevant considerations are:- (i) nature of seriousness of the offence; (ii)
character of the evidence and circumstances which are peculiar to the accused; and (iii) likelihood of the
accused fleeing from justice; (iv) the impact that his release may make on the prosecution witnesses, its
impact on the society; and (v) likelihood of his tampering. No doubt, this list is not exhaustive. There are
no hard and fast rules regarding grant or refusal of bail, each case has to be considered on its own
merits. The matter always calls for judicious exercise of discretion by the Court."
7. Provision of Section 438 Cr. P.C is to save any innocent person from
his false implication and harassment. Since the matter regarding which the bail
in anticipation of arrest is being sought is with regard to conduct of investigation
of a case, wherein future of youth is involved and applicant along with other co-
accused has been charged to have tampered with the examination to manipulate
the results detrimental to the interests of aspiring unemployed youth of Union
Territory of Leh. Applicant and his accomplices are alleged to have acted as a
criminal racket to play with the career of unemployed youth aspiring for job
under a fair system of conducting examination to determine the merit.
8. Having regard to the aforestated reasons, since the accusations against
the applicant are serious and for recovery of electronic evidence, custodial
interrogation of all the accused is required. Therefore, in the considered opinion Bail App No.134/2023
of the Court, no case is made out for grant of bail in anticipation of arrest. The
plea of bail is thus, liable to be rejected.
9. The application is, accordingly, dismissed in limine.
(M A Chowdhary) Judge
Jammu:
15.05.2023.
Vinod, PS
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!