Allahabad High Court
Sunit Gupta vs State Of U.P. And Another on 18 May, 2023
Author: Siddharth
Bench: Siddharth
HIGH COURT OF JUDICATURE AT ALLAHABAD Neutral Citation No. - 2023:AHC:109359 Reserved On:- 12.05.2023 Delivered On:- 18.05.2023 Case :- CRIMINAL APPEAL No. - 5961 of 2022 Appellant :- Sunit Gupta Respondent :- State of U.P. and Another Counsel for Appellant :- Mashaluddin Shah,Vivek Shukla Counsel for Respondent :- G.A.,Ramesh Chandra Tiwari Hon'ble Siddharth, J.
1. Heard Sri Mukesh Kumar Upadhyay, learned counsel for the appellant; Sri C.L. Singh, learned AGA-I for opposite party no.1; Sri Ramesh Chandra Tiwari, learned counsel for opposite party no.2 and perused the material placed on record.
2. The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant to set aside the impugned order dated 27.07.2022 whereby the Special Judge, SC/ST Act, Agra has rejected the bail application of the appellant moved by him in Case Crime No. 373 of 2022, under Sections- 420, 467, 468, 471, 120-B, 504, 506 IPC and Section 3(1)Da, 3(1)Dha of SC/ST Act, Police Station- Sikandra, District- Agra.
3. There is allegation in the FIR that the husband of the informant who belongs to schedule caste had purchased the plot on 06.03.2003 from Sri G.D. Pandey, Assistant Engineer in Agra Vikas Pradhikaran. Her husband died on 22.12.2015. Co-accused, Jalaj Singh, on the basis of fabricated notarial deed dated 30.12.2003 sold the plot of the informant on 30.01.2021 to one co-accused, Rautan Singh, who is employed in Tehsil Sadar District, Agra. Her husband never executed any will in favour of co-accused, Jalaj Singh with whom he had no relation. The appellant and co-accused, Harilal Agarwal, Ramakant Sharma, Sunil Gupta and Gulshan, retired cleark of A.D. Authority in pursuance of criminal conspiracy have got the fabricated will prepared in favour of co-accused, Jalaj Singh and got the sale deed executed in favour of co-accused, Rautan Singh. On 08.12.2021, all of them came on the plot of the informant for taking illegal possession and started abusing and hence the FIR was lodged.
4. Learned counsel for the appellant submits that the only allegation against the appellant is of hatching conspiracy with the co-accused persons. He is neither the purchaser nor seller of the property in dispute. He is in jail since 25.04.2022 and has criminal history of only one case. He has submitted that the finding in the bail rejection order of the court below that he has criminal history of five cases is incorrect. He has criminal history of only one case. There is no evidence of implication in other four cases.
5. Per contra, learned A.G.A. has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the appellant and submits that the allegations involved are very serious in nature. But they could not point out any material to the contrary. He further submits that in case the appellant is released on bail, they will again indulge in similar activities and will misuse the liberty of bail.
6. It appears from the arguments advanced by the counsel for the parties and from perusal of material on record that the Court below has not properly considered the facts of the case. Hence, in view of above consideration, the order of rejection of bail passed by the court below dated 27.07.2022 is, hereby, set aside.
7. Having considered the submissions of the parties noted above, finding force in the submissions made by the learned counsel for the appellant; keeping in view uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; appellant being under-trial having fundamental right to speedy; larger mandate of the Article 21 of the Constitution of India, considering 5-6 times overcrowding in jails over and above their capacity by under trials and without expressing any opinion on the merits of the case, court is of the opinion that the appellant is entitled to be enlarged on bail.
8. Let appellant, Sunit Gupta, 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 appellant 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 appellant shall not pressurize/intimidate the prosecution witnesses.
(iii) The appellant 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 of Cr.P.C.
(iv) The appellant 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 appellant shall remain present before the trial court on each date fixed, either personally or through his counsel.
(vi) The appellant shall not indulge in any criminal activity or commission of any crime after being released on bail.
9. 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 appellant 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.
10. The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance with law after the release of the appellant, if there is no other legal impediment.
11. 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.
12. The criminal appeal is allowed.
Order Date :- 18.05.2023 Rohit