Allahabad High Court
Vijay Kumar Dwivedi vs State Of U.P. And Another on 25 June, 2010
Author: Raj Mani Chauhan
Bench: Raj Mani Chauhan
-1-
Reserved
Criminal Misc. Case No. 4718 (B) of 2010
Vijay Kumar Dwivedi ................ Applicant
Versus
The State of U.P....... .... Opposite Party
Hon'ble Raj Mani Chauhan, J.
Learned counsel for the applicant files rejoinder affidavit and learned A.G.A. files counter affidavit, which are taken on record.
Heard learned counsel for the applicant and learned A.G.A for the State as well as perused the record.
The accused applicant Vijay Kumar Dwivedi, Sub Inspector, S/o Shri Ram Kumar Dwivedi, R/o Devchali, Police Station Chandpur, District Fatehpur presently posted at Police Station Sahayal, District Auraiya, present address Mohallah Barra-II, House No. 107, LIC, P.S. Barra, District Kanpur Nagar is involved and detained in Case Crime No. 91/2010, under Section 7 and 13 (1) (d) read with Section 13 (2) of the Prevention of Corruption Act, 1988, from P.S. Dibiyapur, District Auraiya and he has applied for bail.
The prosecution case as borne out from the First Information Report, in brief, is that one Amar Singh, S/o Maujilal, R/o Village Karchala, P.S. Sahayal, District Auraiya on 10.5.2010 submitted a complaint to the Superintendent of Police, Anti Corruption, Lucknow with the allegation that one Ujiyare Lal resident of the same Gram Sabha had lodged a false criminal case under Sections 409/420/467/468/471 IPC -2- against his wife (Smt. Meena Devi who is the Village Pradhan) at the Police Station Sahayal, District Auraiya which was being investigated by Sri Vijay Kumar Dwivedi, Sub Inspector. Sri Dwivedi demanded Rs. 25,000/- from him for submitting final report in the matter. He under the compulsion had accepted to pay Rs. 10,000/- to him instead of Rs. 25,000/-. The Superintendent of Police, Anti Corruption, Lucknow on the complaint of the complainant directed Sri Tej Pal Verma, Deputy Superintendent of Police, Anti Corruption to organize a trap. Consequently, Sri Verma constituted a party for laying the trap. He taking Rs. 10,000/- from the complainant observed all the formalities and thereafter used chemicals on the currency notes and thereafter returned the same to the complainant. Sri Verma went at the District Headquarter, Auraiya and contacted the District Magistrate, Auraiya. He requested the District Magistrate to provide officer to be witness for laying the trap. Consequently, the District Magistrate ordered Sri Rakesh Kumar Soni, Tahsildar, Auraiya and Sri Rakesh Kumar Pateria, Assistant Engineer, DRDA to cooperate Sri Verma. Consequently, Sri Verma along with his party and the witnesses Sri Rakesh Kumar Soni and Sri Rakesh Kumar Pateria reached at the Police Chowki, NTPC, Auraiya on 12.5.2010 at about 20:30 P.M. He sent the complainant and two constables namely Vinod Kumar Awasthi and Dharmendra Kumar Sharma in civil dress to Sri Vijay Kumar Dwivedi, S.I. who was present there at the Police Outpost. The complainant gave him Rs. 10,000/- in the meantime constable Vinod Kumar Awasthi and Dharmendra -3- Kumar Sharma caught hold of him with the amount given by the complainant. The trap team too immediately reached there and recovered the amount from Sri Dwivedi which was given by the complainant. Sri Verma prepared the recovery memo on the spot and arrested Sri Dwivedi. The police of P.S. Dibiyapur, District Auraiya on the basis of recovery memo registered a case under Section 7 and 13 (1) (d) read with 13 (2) of the Prevention of Corruption Act, 1988 against the accused for investigation.
The submission of learned counsel for the applicant is that admittedly one Ujiyare Lal, S/o Bishnu, R/o Karchala, P.S. Sahayal, District Auraiya moved an application under Section 156 (3) of the Code of Criminal Procedure before the Chief Judicial Magistrate, Auraiya to direct the S.O. concerned to register and investigate the case against Smt. Meena Devi. The application was allowed by the Chief Judicial Magistrate and S.O. of P.S. Sahayal was directed to register and investigate the case. Consequently, the police of P.S. Sahayal registered a case against the wife of Sri Amar Singh under Sections 409, 420, 467, 468, 471 IPC for investigation. The case was being investigated by Sri Vijay Kumar Dwivedi. The complainant, Sri Amar Sing tried to get favour from the accused (Sri Dwivedi) who did not cooperate him. He apprehended that the accused may file charge-sheet against his wife. He thereafter got the accused falsely implicated in this case. In fact, the accused neither had accepted any amount from the complainant in the form of bribery nor any amount was recovered from his -4- possession. The recovery officer has manipulated a false story just to harass the accused. The accused, therefore, deserves to be released on bail.
The learned A.G.A. opposed the bail.
Considered the submission of the learned counsel for the applicant and the learned A.G.A for the State. From a perusal of the copy of the recovery memo (Annexure 10) it appears that the Deputy Superintendent of Police, Anti Corruption who is a gazetted officer in the rank had laid a trap and recovered the amount of bribery given by the complainant to the accused. Two officers namely Sri Rakesh Kumar Soni, Tahsildar, Auraiya and Sri Rakesh Kumar Pateria, Assistant Engineer, DRDA who are responsible officers are witnesses of the episode. Keeping in view the totality of the facts and circumstances of the as well as nature of offence I do not find it a fit case for bail.
The bail application is, therefore, rejected. June 25th, 2010 Santosh/-