Allahabad High Court
Smt Afshan Ansari vs State Of U.P. on 5 January, 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. - 6619 of 2020 Applicant :- Smt Afshan Ansari Opposite Party :- State of U.P. Counsel for Applicant :- Mohd. Farooq,Ajay Srivastava,Gopal Swarup Chaturvedi(Senior Adv.) Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned AGA for the State.
The instant Anticipatory Bail Application has been filed with a prayer to grant an anticipatory bail to the applicant, namely, Smt Afshan Ansari in Case Crime No. 129 of 2020, under Sections - 419, 420, 433, 434, 447, 467, 468, 471 I.P.C. and Section 3/4 of Prevention of Damage to Public Property Act, Police Station - Dachin Tola, District - Mau.
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.
Perusal of record shows that an F.I.R. dated 9.7.2020 was lodged by informant- P.C. Srivastava (Tahsildar), which was registered as Case Crime No. 129 of 2020, under sections 419, 420, 433, 434, 447, 467, 468, 471 I.P.C. and 3/4 Prevention of Damage to Public Property Act, 1984, P.S. Dakshin Tola, District Mau. In the aforesaid F.I.R., it is alleged that by making interpolation in public records, public land has been encroached upon by Vikas Construction, Rajdepur Dehati (Rauza) through its partner Atif.
Learned Counsel appearing for applicant contends that applicant is a lady and innocent. Applicant has been falsely implicated in above-mentioned case crime number. Applicant is also not named in the F.I.R. Referring to the proviso to Section 437 Cr.P.C., he contends that applicant is liable to be enlarged on bail.
It is next contended that the F.I.R. giving rise to present application for anticipatory bail was lodged on 09.07.2020. However, in spite of the fact that a period of more than three months have rolled by from the date of lodging of F.I.R., no police report in terms of Sections 173(2) Cr.P.C. has been submitted till date. Investigation is still going on, but police has not collected any such material upto this stage on the basis of which complicity of present applicant can be said to be established in above-mentioned case crime number. Applicant undertakes to co-operate with the investigation, as such cutodial arrest of applicant is not absolutely necessary.
It is then submitted that the partnership firm- Vikas Construction, Rajdepur Dehati (Rauza) through its partner Atif has been nominated as named accused. Atif has already been enlarged on bail by court below vide order dated 06.08.2020. Same is on record at page- 87 of the paper book. Case of present applicant is similar and identical to that of co-accused Atif. There is no distinguishing feature as is to disentitle the present applicant from the benefit of similar order on the ground of parity.
It is lastly contended that admittedly applicant is a partner of registered partnership firm, i.e., Vikas Construction, Rajdepur Dehati (Rauza). However, applicant is a dormant partner. No allegation has been made in the F.I.R. that applicant as partner of the firm is also liable for the alleged criminality. On the aforesaid factual premise, it is thus urged that liberty of applicant be protected by extending her the benefit of anticipatory bail.
Learned AGA has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant, she 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/about to be registered against the applicant. It cannot be definitely said when the police may apprehend her. After the lodging of FIR 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 FIR 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 rights and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the peculiar case the arrest of an accused should be made.
Without expressing any opinion on the merits of the case and considering the nature of accusation and her antecedents, the applicant is entitled to be released on anticipatory bail for limited period in this case considering the exceptions considered by the Hon'ble Supreme Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
In the event of arrest, the applicant shall be released on anticipatory bail till the submission of police report, if any, under section 173 (2) Cr.P.C. before the competent Court on furnishing a personal bond of Rs. 50,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned Court with the following conditions:-
(i) The applicant shall make herself available for interrogation by the police officer as and when required;
(ii) 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 from disclosing such facts to the Court or to any police officer;
(iii) The applicant shall not leave India without the previous permission of the Court and if she has passport, the same shall be deposited by him before the S.S.P./S.P. concerned.
(iv) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(v) 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.
In default of any of the conditions, the Investigating Officer/Govt. Advocate is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.
The Investigating Officer is directed to conclude the investigation, if pending, of the present case in accordance with law, expeditiously, independently without being prejudiced by any observations made by this Court while considering and deciding the present anticipatory bail application of the applicant.
The applicant is directed to produce a copy of this order downloaded from the official website of this Court before the S.S.P./S.P. concerned within ten days from today, if investigation is in progress who shall ensure the compliance of present order.
Order Date :- 5.1.2021 Ruchi Agrahari