Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Allahabad High Court

Pramod Kumar Srivastava vs State Of U.P. And Another on 9 February, 2021

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 7428 of 2020
 

 
Applicant :- Pramod Kumar Srivastava
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rajan Srivastava,Renu Singh,Vinod Prakash Srivastava (Senior Adv.)
 
Counsel for Opposite Party :- G.A.,Saurabh Tiwari
 

 
Hon'ble Siddharth,J.
 

Supplementary affidavit and rejoinder affidavit filed by learned counsel for the applicant and counter affidavit filed by learned counsel for the informant in the Court today are taken on record.

Heard learned counsel for the applicant, Sri Saurabh Tiwari, learned counsel for the informant and learned A.G.A. for the State.

Order on Criminal Misc. Exemption Application This exemption application is allowed.

Order on Criminal Misc. Anticipatory Bail Application The instant anticipatory bail application has been filed on behalf of the applicant, Pramod Kumar Srivastava, with a prayer to release him on bail in Case Crime No. 185 of 2019, under Section- 409, 471, 468, 467, 420, 379 I.P.C., Police Station- Kayamganj, District- Farrukhabad, during pendency of trial.

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.

The allegation in the F.I.R is that at the relevant point of time, the applicant was Chairman of the Committee constituted for regularization of services of temporary/daily wage employees. It is further alleged that in inquiry, it has come to light that the regularization of such employees was approved by the applicant de-hors the rules.

Learned counsel for the applicant has submitted that the applicant was posted as Executive Officer of Nagarpalika Parishad, Kayamganj, District- Farrukhabad at that time and he has retired on 30.11.2018. He is not named in the F.I.R. The allegations have been made against one named accused, Ram Singh only. The list of eligible employees was prepared by Ram Singh, the accountant. A five member committee was constituted for the purpose of consideration of regularization and Ram Singh was instrumental in making the aforesaid list. In the departmental inquiry, the applicant was charged with dereliction of duty and 10 percent of his pension was directed to be deducted by the order dated 12.03.2019 passed by Director of Local Bodies, Uttar Pradesh. The applicant has been falsely implicated in this case. He has no criminal history to his credit. The applicant has definite apprehension that he may be arrested by the police any time.

Learned counsel for the informant and learned A.G.A. have opposed the prayer for anticipatory bail of the applicant. Learned counsel for the informant has stated that on account of the conduct of the applicant, 42 persons were illegally regularized and loss of public money in payment of their salaries took place. In disciplinary proceedings, the applicant has already been punished. Being the Chairman of the Regularization Committee, it was his duty to see that the selection of ineligible persons does not takes place. They have next submitted that in view of the seriousness of the allegations made against the applicant, he is not entitled to grant of anticipatory bail. The apprehension of the applicant is 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 applicant. It cannot be definitely said when the police may apprehend him. 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 applicant, he is 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 applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant 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 applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
2. The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.
3. That 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 her from disclosing such facts to the Court or to any police officer;
4. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 applicant.
5. In case, the applicant misuses 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.
6. 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 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 his bail and proceed against him in accordance with law.
7. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
8. 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 :- 9.2.2021 KS