Uttarakhand High Court
ABA/4/2022 on 16 February, 2022
Author: Alok Kumar Verma
Bench: Alok Kumar Verma
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
16TH FEBRUARY, 2022
ANTICIPATORY BAIL APPLICATION NO. 04 of 2022
Between:
Rahul Vishnoi. ...Applicant
and
State of Uttarakhand and others. ...Respondents
Counsel for the Applicant : Mr. Bhupesh Kandpal.
Counsel for the Respondents : Mr. T.C. Agarwal, learned
Deputy Advocate General
assisted by Mr. P.S. Uniyal,
learned Brief Holder for the
State.
Hon'ble Alok Kumar Verma,
Apprehending his arrest, the applicant-accused
Rahul Vishnoi moved an application for anticipatory bail
before the learned District and Sessions Judge, Haridwar
in connection with the First Information Report No.0357 of
2019, registered with Police Station SIDCUL, District
Haridwar for the offence under Sections 409, 420, 467,
468, 471 of IPC. On 24.12.2021, the learned Incharge
2
District and Sessions Judge, Haridwar rejected the said
application for anticipatory bail.
2. This application, under Section 438 of the Code
of Criminal Procedure, 1973, is filed by the applicant
before this court seeking anticipatory bail in the event of
his arrest.
3. Heard Mr. Bhupesh Kandpal, the learned counsel
for the applicant and Mr. T. C. Agarwal, the learned
Deputy Advocate General assisted by Mr. P.S. Uniyal, the
learned Brief Holder for the State through video
conferencing.
4. According to the present case, in the scholarship
scam matter, vide letter dated 17.04.2018 of the Principal
Secretary, Home of the Government of Uttarakhand a
Special Investigation Team (SIT) was constituted. Sub-
Inspector Lalita Chufal, the informant of this matter, was
appointed as a member of the Special Investigation Team.
After enquiry, she lodged an FIR on 14.10.2019 against
Manav Bharti Vishwa Vidyalaya, Solan, Himachal Pradesh.
After completion of the investigation, the charge-sheet has
been filed against the present applicant.
5. During investigation, evidence are found that
the present applicant was the owner of N Power Academy.
3
The said Academy was run and managed by the applicant.
The said Academy of the applicant was not recognized by
Manav Bharti Vishwa Vidyalaya, Solan, Himachal Pradesh.
The owner of the said Academy had forwarded the list of
the concerned students to the Social Welfare Department
to get tuition fee and scholarship of the said students. The
Social Welfare Department had released the scholarship
amount including the tuition fee to the said Academy and
the said amount was deposited in the account of the
present applicant, the owner of the said Academy.
6. Mr. Bhupesh Kandpal, the learned counsel for
the applicant, submitted that the applicant has been
implicated in this matter; Manav Bharti Vishwa Vidyalaya,
Solan was running by the Manav Bharti Charitable Trust;
the said University had sold 26,000 fake degrees across 17
States in over 11 years; total 41,000 degrees were issued
by the said University, but, only 5,000 degrees were found
to be genuine; the said University was declared fake
University; however, at the relevant point of time i.e.
2011-2012, the said University was genuine University;
the scholarship and tuition fee, received from the Social
Welfare Department, were transferred to the said
University by the applicant; the applicant is ready to
deposit a Draft of Rs. 50 lakhs just to show his bona fide.
4
7. Mr. T.C. Agarwal, the learned Deputy Advocate
General, opposed the present application. He submitted
that during the investigation, evidence are found against
the applicant, who was the owner of N Power Academy;
the said Academy was fictitious academy; according to the
statement of the Registrar of Manav Bharti University,
recorded during the investigation, the said N Power
Academy was not given recognition by the said University.
He further submitted that Rs.2,59,20,300/- was released
by the Social Welfare Department to the present applicant;
the said amount was deposited in the bank account of the
applicant, and, the said amount was embezzled by the
applicant.
8. The learned counsel for the State further
submitted that earlier, the applicant had filed an
application under Section 482 of the Code of Criminal
Procedure, 1973 and in that matter, he had requested for
ten days' to surrender before the concerned trial court;
the said application was decided accordingly. The learned
counsel for the State submitted that even availing the
sufficient opportunity and ten days' time to surrender
before the concerned trial court, the applicant requested
further ten days' time to surrender, but, the applicant did
not surrender before the concerned court. The learned
counsel for the State further submitted that in the present
5
matter, non-bailable warrant and process under Section 82
and Section 83 of the Code of Criminal Procedure are
issued against the applicant, therefore, the anticipatory
bail application is not maintainable.
9. The learned counsel for the applicant has relied
on a judgment dated 01.02.2022, passed by the Hon'ble
High Court of Punjab and Haryana at Chandigarh in
"Mamta Giri vs. State of U.T. Chandigarh", and
submitted that the anticipatory bail application is
maintainable even though non-bailable warrant and
process under Section 82 and Section 83 of the Code of
Criminal Procedure are issued.
10. The scheme of Section 438 of the Code of
Criminal Procedure is introduced by the State of
Uttarakhand vide Act No.22/2020. Section 438 of the Code
of Criminal Procedure, 1973 reads as follows:-
(1), Where any person has reason to believe that he may be
arrested on accusation of having committed a non-bailable
offence, he may apply to the High Court or the Court of
Session for a direction under this section that in the event of
such arrest he shall be released on bail; and that Court may,
after taking into consideration, inter alia, the following factors,
namely :-
(i) the nature and gravity of the accusation ;
(ii) the antecedents of the applicant including the fact as to
whether he has previously undergone imprisonment on
conviction by a Court in respect of anv cognizable offence;
(iii) the possibility of the applicant to flee from justice; and
(iv) where the accusation has been made with the object of
injuring or humiliating the applicant by having him so
arrested,
either reject the application forthwith or issue an interim
order for the grant of anticipatory bail:
6
Provided that where the High Court or, as the case may be,
the Court of Session, has not passed any interim order under
this sub-section or has rejected the application for grant of
anticipatory bail, it shall be open to an officer in-charge of a
police station to arrest, without warrant, the applicant on the
basis of the accusation apprehended in such application.
(2) Where the High Court or, as the case may be, the Court
of Session, considers it expedient to issue an interim order to
grant anticipatory bail under sub-section (1), the Court shall
indicate therein the date, on which the application for grant of
anticipatory bail shall be finally heard for passing an order
thereon, as the Court may deem fit, and if the Court passes
any order granting anticipatory bail, such order shall include
inter alia the following conditions, namely:-
(i) that the applicant shall make himself available for
interrogation by a police officer as and when required;
(ii) 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 him from disclosing
such facts to the Court or to any police officer;
(iii) that the applicant shall not leave India without the
previous permission of the Court; and
(iv) such other conditions as may be imposed under sub-
section (3) of section 437. as if the bail were granted under
that section.
Explanation: the final order made on an application for
direction under sub- section (1); shall not be construed as an
interlocutory order for the purpose of this Code.
(3) Where the Court grants an interim order under sub-
section (l), it shall forthwith cause a notice being not less than
seven days notice, together, with a copy of such order to be
served on the Public Prosecutor and the Superintendent of
Police, with a view to give the Public Prosecutor a reasonable
opportunity of being heard when the application shall be
finally heard by the Court.
(4) On the date indicated in the interim order under sub-
section (2), the Court shall hear the Public Prosecutor and
the applicant and after due consideration of their contentions,
it may either confirm, modify or cancel the interim order.
(5) The High Court or the Court of Session, as the case may
be, shall finally dispose of an application for grant of
anticipatory bail under sub-section (l), within thirty days of the
date of such application;
(6) Provisions of this section shall not be applicable,-
(a) to the offences arising out of, -
(i) the Unlawful Activities (Prevention) Act, 1967;
(ii) the Narcotic Drugs and Psychotropic Substances Act,
1985;
(iii) the Official Secrets Act, 1923;
7
(iv) the Uttarakhand (Uttar Pradesh Gangsters and Anti-
Social Activities (Prevention) Act, 1986;) Adaptation and
Modification Order, 2002
(v) sub-section(3) of Section 376 or Section 376AB or Section
376DA or Section 376DB of the Indian Penal Code;
(vi) chapter 6 of the Indian Penal Code, 1860, viz, offences
against the state (except Section 129);
(vii) The Protection of Children from Sexual Offences
(POCSO) Act, 2012;
(b) in the offences, in which death sentence may be awarded.
(7) If an application under this section has been made by any
person to the High Court, no application by the same person
shall be entertained by the Court of Session.
11. The society has a vital interest in grant or
refusal of bail because every criminal offence is the
offence against the society. Therefore, the court must take
into account the statutory scheme under Section 438 of
the Code of Criminal Procedure, and, balance the concerns
of the Investigating Agency, the society at large with the
interest of the applicant.
12. Admittedly, the scholarship amount was
released to N Power Academy and the said amount was
deposited in the bank account of the present applicant.
According to the learned counsel for the applicant, the said
amount was transferred by the applicant to the University.
However, no evidence has been filed before this court
regarding this plea. This fact is also admitted between the
parties that earlier, the applicant had filed an application
under Section 482 of the Code of Criminal Procedure, and
the applicant requested ten days' time to surrender before
8
the concerned trial court. The said application was decided
accordingly. After deciding the said application, the
applicant again filed an application for further ten days'
time to surrender before the concerned Court. The time
was granted. The applicant did not surrender before the
concerned court. A non-bailable warrant and process
under Section 82 and Section 83 of the Code of Criminal
Procedure has been issued by the concerned Court.
13. In "Prem Shankar Prasad vs. The State of
Bihar and Another, L.L. 2021 SC 579", the Hon'ble
Supreme Court has held on 21.10.2021, "It is clear from
the above decision that if anyone is declared as an
absconder/proclaimed offender in terms of Section 82 of
the Code, he is not entitled to the relief of anticipatory
bail".
14. In Directorate of Enforcement vs. Ashok
Kumar Jain, (1998) 2 SCC 105, the Hon'ble Supreme
Court has held that, in economic offences, the accused is
ordinarily not entitled to anticipatory bail.
15. In Niranjan Hem Chandra Sashittal Vs.
State of Maharashtra, (2013)4 SCC 642, the Hon'ble
Supreme Court observed that corruption is not to be
judged by degree, for corruption mothers disorder,
destroys societal will to progress, accelerates undeserved
9
ambitions, kills the conscience, jettisons the glory of the
institutions, paralyses the economic health of a country,
corrodes the sense of civility and mars the marrows of
governance. The Hon'ble Apex Court further observed that
immoral acquisition of wealth destroys the energy of the
people believing in honesty, and history records with
agony how they have suffered; and the only redeeming
fact is that collective sensibility respects such suffering as
it is in consonance with constitutional morality. The
emphasis was on intolerance to any kind of corruption
bereft of its degree.
16. In Subramanian Swamy Vs. C.B.I., (2014)8
SCC 682, the Constitution Bench of the Hon'ble Supreme
Court observed that corruption is an enemy of the nation
and tracking down corrupt public servants and punishing
such persons is a necessary mandate of the 1988 Act.
17. The anticipatory bail can be granted only in
exceptional circumstances where the court is prima facie
of the view that the applicant has falsely been enroped in
the offence. Being an extraordinary remedy, it should be
restored to only in a special case.
18. It would be inappropriate to discuss the
evidence in depth at this stage because it is likely to
influence the trial court. But, the evidence, collected
10
during the investigation, prima facie indicate involvement
of the applicant in the offence in question. No reason is
found to falsely implicate the applicant.
19. In view of the facts and circumstances of the
case, this Court does not find any exceptional ground to
exercise its discretionary jurisdiction under Section 438 of
the Code of Criminal Procedure to grant anticipatory bail.
Therefore, this Court is of the view that the anticipatory
bail application has no merit and is liable to be rejected.
20. The Anticipatory Bail Application No.4 of 2022 is
hereby rejected.
21. It is clarified that the observations made
regarding the anticipatory bail application are limited to
the decision, in the light of the facts, provided by the
parties at this stage, as to whether the anticipatory bail
application should be allowed or not. The said
observations shall not effect the trial of this case.
___________________
ALOK KUMAR VERMA, J.
Dt: 16th February, 2022 Neha