Allahabad High Court
Amit Kumar And Another vs State Of U.P. And Another on 4 June, 2021
Author: Rajeev Misra
Bench: Rajeev Misra
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 89 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 10270 of 2021 Applicant :- Amit Kumar And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Mukesh Joshi Counsel for Opposite Party :- G.A.,Rahul Saxena Hon'ble Rajeev Misra,J.
Heard Mr. Mukesh Joshi, learned counsel for the applicants who is available on audio link and Mr. Indra Pal Singh Rajpoot, Mr. Prashant Kumar, learned A.G.A. assisted by Mr. P.K. Sahai, learned brief holder for the State and Mr. Rahul Saxena, learned counsel for informant.
This application for anticipatory bail has been filed by applicants-Amit Kumar and Shanu Jaiswal in connection with Case Crime No. 2 of 2021, under Sections 147, 148, 149, 323, 504, 506, 386 I.P.C., Police Station- Bisalpur, District- Pilibhit.
Record shows that in respect of an incident which are alleged to have occurred from 30.12.2020 to 2.1.2021, a prompt FIR dated 2.1.2021 was lodged by first informant-Amit Bhojwal and was registered as case crime no. 2 of 2021. In the aforesaid FIR, seven persons namely Vinod Thakur, Vishal Mathur, Vikki Mathur, Vivek Mathur, Amit, Mukesh, Kapil Saxena have been nominated as named accused whereas 3 to 4 unknown persons have already been nominated as accused.
Learned counsel for the applicants contends that applicant no. 1, Amit Kumar is named in the FIR whereas applicant no. 2, Shanu Jaiswal is not named in the FIR. Applicants are innocent and they have been falsely implicated in the above mentioned case crime. It is next submitted that five of the co-accused approached this Court by filing Criminal Misc. Anticipatory Bail Application No. 9624 of 2021 (Vishal Dixit and 4 others Vs. State of U.P. and Another) which was allowed vide order dated 24.5.2021. For ready reference, the same is being reproduced hereunder :
"As per Resolution dated 07.04.2021 of the Committee of this Court for the purpose of taking preventive and remedial measures and for combating the impending threat of Covid-19, this case is being heard by way of virtual mode.
Order on Criminal Misc. Exemption Application This exemption application is allowed.
Order on Criminal Misc. Anticipatory Bail Application Heard Sri Mukesh Joshi, learned counsel for the applicants, Sri Rahul Saxena, learned counsel for the informant and learned A.G.A for State through video conferencing.
The instant anticipatory bail application has been filed with a prayer to grant an anticipatory bail to the applicants, Vishal Dixit, Arun Mathur, Vivek Mathur, Vishal Mathur and Mukesh Kumar, in Case Crime No.2 of 2021, under Sections- 147, 148, 149, 323, 504, 506, 386 IPC, Police Station- Bisalpur, District- Pilibhit.
Prior notice of this bail application was served in the office of Government Advocate and as per Chapter XVIII, Rule 18 of the Allahabad High Court Rules and as per direction dated 20.11.2020 of this Court in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No. 8072 of 2020, Govind Mishra @ Chhotu Versus State of U.P., hence, this anticipatory bail application is being heard. Grant of further time to the learned A.G.A as per Section 438 (3) Cr.P.C. (U.P. Amendment) is not required.
There are allegations of demand of extortion money and threat against the applicant. Learned counsel for the applicants submits that the applicants have been falsely implicated in this case. The informant is a fair price shop dealer and was involved in black marketing and other offences and he had apprehension that the applicants will make complaint against him, hence they have been implicated in the present case. They have no criminal history to their credits. The applicants have definite apprehension that they may be arrested by the police any time.
Learned A.G.A. has opposed the prayer for anticipatory bail of the applicants. He has submitted that in view of the seriousness of the allegations made against the applicants, they are not entitled to grant of anticipatory bail. The apprehension of the applicants are not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.
After considering the rival submissions, this Court finds that there is a case registered against the applicants. It cannot be definitely said when the police may apprehend them. After the lodging of F.I.R, the arrest can be made by the police at will. There is no definite period fixed for the police to arrest an accused against whom an F.I.R has been lodged. The courts have repeatedly held that arrest should be the last option for the police and it should be restricted to those exceptional cases where arresting the accused is imperative or his custodial interrogation is required. Irrational and indiscriminate arrests are gross violation of human rights. In the case of Joginder Kumar v. State of Uttar Pradesh AIR 1994 SC 1349, the Apex Court has referred to the third report of National Police Commission wherein it is mentioned that arrests by the police in India is one of the chief source of corruption in the police. The report suggested that, by and large, nearly 60 percent of the arrests were either unnecessary or unjustified and that such unjustified police action accounted for 43.2 percent of expenditure of the jails. Personal liberty is a very precious fundamental right and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the case, the arrest of an accused should be made.
Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicants and also the second surge in the cases of novel coronavirus and possibility of further surge of the pandemic, they are directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.
In the event of arrest, the applicants shall be released on anticipatory bail. Let the applicants involved in the aforesaid crime be released on anticipatory bail on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
1. The applicants shall, at the time of execution of the bond, furnish their address and mobile number and shall not change the residence till the conclusion of investigation/ trial without informing the Investigating Officer of the police/ the Court concerned of change of address and the reasons for the same before changing the same.
2. The applicants shall not leave the country during the pendency of trial/investigation by police without prior permission from the concerned trial Court.
3. The applicants shall not obstruct or hamper the police investigation and not play mischeif with the evidence collected or yet to be collected by the Investigating Officer of the police.
4. The applicants shall surrender their passports, if any, to the concerned Court/Investigating Officer forthwith. Their passports will remain in custody of the concerned Court/ Investigating Officer till the investigation is completed. In case they have no passports, they will file their affidavits before the Court/ Investigating Officer concerned in this regard.
5. 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 them from disclosing such facts to the Court or to any police officer.
6. The applicants shall maintain law and order.
7. The applicants shall file an undertaking to the effect that they shall not seek any adjournment before the trial court on the dates fixed for evidence and 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 to ensure presence of the applicants.
8. In case, the applicants misuse the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98 and the Government Advocate/informant/complainant can file bail cancellation application.
9. The applicants 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 313 Cr.P.C. If in the opinion of the trial court, default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of their bail and proceed against them in accordance with law.
10. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
11. 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.
12. The applicants are warned not to get themselves implicated in any crime and should keep distance from the informant and not to misuse the liberty granted hereby. Any misuse of liberty granted by this Court would be viewed seriously against the applicants in further proceedings.
This anticipatory bail application is being allowed on account of special conditions and on special ground. The normal grounds, settled for the grant of anticipatory bail, have not been considered by this Court and it would be open for the applicants to approach this Court again, if so advised, in changed circumstances.
The anticipatory bail application is allowed."
On the aforesaid premise, it is urged that the case of the present applicants is similar and identical to aforesaid co-accused and therefore similar benefit is liable to be extended by this Court to present applicants on the ground of parity. He therefore contends that present application for anticipatory bail is liable to be allowed.
Per contra, learned AGA and learned counsel for informant have opposed this application. They contended that though applicant no. 1, Amit Kumar is named in the FIR, however, applicant no. 2, Shanu Jaiswal is not named in the FIR. However, in paragraph 27 of the affidavit filed in support of the application for anticipatory bail, it has been averred that applicants have criminal history but the details of the same have not mentioned therein. Applicants have not approached this Court with clean hands, as material facts have not been disclosed.
Mr. Rahul Saxena, learned counsel for the informant further contends that non-bailable warrant has been issued against the applicants on 20.3.2021 and since then applicants have evading from the process of the Court.
Learned AGA submits that applicants are claiming parity from order dated 24.5.2021 referred to above. No parity can be claimed by applicants as applicants in Criminal Misc. Anticipatory Bail Application No. 9624 of 2021 (Vishal Dixit and 4 others Vs. State of U.P. and Another) had no criminal history whereas as per admitted case of applicants as mentioned in paragraph 27 of the affidavit filed in support of the application for anticipatory bail, applicants have criminal history. On the aforesaid premise, it is urged that no indulgence is liable to be extended in favour of applicants by this Court.
Having heard learned counsel for the parties and upon perusal of material brought on record as well as complicity of accused and also judgment of the Apex Court in the case of P. Chidambaram Vs. Directorate of Enforcement, AIR 2019 SC 4198, this Court does not find any exceptional ground to exercise its discretionary jurisdiction under Section 438 Cr.P.C.
Accordingly, the present application for anticipatory bail is rejected.
Order Date :- 4.6.2021 SA