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 4, Cited by 0]

Allahabad High Court

Lalit Kumar Chaturvedi vs State Of U.P. And Another on 7 November, 2019

Author: Vipin Sinha

Bench: Vipin Sinha





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 51
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 47572 of 2019
 

 
Applicant :- Lalit Kumar Chaturvedi
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Fakhruzzaman
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vipin Sinha,J.
 

Heard learned counsel for the applicant and learned A. G. A. for the State Applicant has moved the present anticipatory bail application seeking bail in Case Crime No. 290 of 2019 u/s 498A, 323, 506 IPC and 3/4 DP Act PS Kotwali Jalaun, District Jalaun at Orai.

I have perused the prosecution story as set up in the F.I.R. and also the anticipatory bail rejection order.

Contention as raised at the Bar by learned counsel for the applicant is that the applicant has been falsely implicated in the present case; applicant is the husband; there is matrimonial dispute in which entire family members have been implicated; applicant is the Branch Manager at U. P. Gramin Bank, Jalaun and if he is arrested his entire career will be jeopardized; no custodial arrest is necessary and the applicant will participate and cooperate with the investigation; the matter needs deeper and fairer investigation before any arrest should be given effect to.

Learned AGA has opposed the prayer for anticipatory bail of the applicant.

Keeping in view the reasons as stated above, the facts and circumstances of the case as have been discussed at the Bar of this Court, without expressing any opinion on the merits of the case, considering the nature of accusation, the applicant is entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicant, Lalit Kumar Chaturvedi involved in the aforesaid case, he shall be released on anticipatory bail on his furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-

(i) the applicant will join and participate in each and every aspect of "Investigation" and will lend full assistance to the Investigating Agency even with regard to "discovery of fact" if and when required so by the Investigating Agency or the concerned court;
(ii) the applicant shall make himself available for interrogation by a police officer as and when required;
iii) 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 him from disclosing such facts to the Court or to any police office;
(iv) the applicant shall not leave India without the previous permission of the Court and if he has passport the same shall be deposited by him before the S.S.P./S.P. Concerned.

In default or misuse of any of the conditions, the Public Prosecutor/Investigating Officer/first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

Order Date :- 7.11.2019 Kuldeep