Allahabad High Court
Durga Vindhyawasini @ Santosh ... vs State Of U.P. And 2 Others on 8 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:159274 Court No. - 73 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8523 of 2023 Applicant :- Durga Vindhyawasini @ Santosh Srivastava Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Arvind Srivastava,Anil Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Nalin Kumar Srivastava,J.
1. This application has been moved on behalf of the applicant Durga Vindhyawasini @ Santosh Srivastava seeking anticipatory bail in Case Crime No.165 of 2023, under Sections 419, 420, 467, 468, 471, 447, 506 IPC, P.S. Tiwaripur, District Gorakhpur.
2. Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
3. It has been submitted by the learned counsel for the applicant that applicant is innocent and he has apprehension of arrest in the above-mentioned case, whereas there is no credible evidence against him. Allegations levelled against the applicant are false. It is further submitted that the Will in question executed in the year 1964 was not made in favour of the present applicant. He has inherited the property as successor of late Radhey Shyam, who was the beneficiary of the Will executed in the year 1964 after the death of Radhey Shyam. It is further submitted that the dispute is purely of civil nature but as a matter of fact no case regarding cancellation of the Will executed in the year 1964 was ever filed. The mutation order in favour of the present applicant which has been dismissed by the concerned Tehsildar Court, is still under challenge and a restoration application moved on behalf of the applicant is pending. The investigation of the case is going-on and charge-sheet has not been filed. It has been submitted that in case applicant is granted anticipatory bail, he will not misuse the liberty of bail and will co-operate in the investigation and would obey all conditions of bail.
4. Learned A.G.A. has opposed the prayer for anticipatory bail but could not dispute this factual aspect that the Will in question executed in the year 1964 was not executed in favour of the present applicant but in favour of his predecessor late Radhey Shyam, who is not alive now.
5. I have considered the rival submissions made by the learned counsel for the parties.
6. It has been alleged in the F.I.R. that on the basis of an unregistered Will allegedly executed by co-sharer Shambhunath and other co-sharer in respect of the joint property in the name of Sita Ram and Radhey Shyam, their names were mutated in the revenue records. The said Will is said to be executed in the year 1964 and subsequently, Radhey Shyam, one of the beneficiaries, died in the year 2010 and the present applicant, who is said to be the successor of late Radhey Shyam, became the beneficiary and he also obtained a mutation order in his favour from the concerned Tehsil Court. It is also alleged that the Will, which is said to be executed in the year 1964, was a forged and fabricated document and wrongful gain has been obtained by the present applicant and mutation order passed in favour of the applicant has already been recalled by the concerned Tehsildar Court. F.I.R. was lodged and investigation started, which is still going on.
7. In Sushila Aggarwal and others vs. State (NCT of Delhi) and another, (2020) 5 SCC 1, the Hon'ble Apex Court has held that while considering an application for grant of anticipatory bail, the court has to consider the nature of the offence, the role of the person, the likelihood of his influencing the course of investigation, or tampering with evidence including intimidating witnesses, likelihood of fleeing justice, such as leaving the country, etc. It has further been held that Courts ought to be generally guided by considerations such as the nature and gravity of the offences, the role attributed to the applicant, and the facts of the case, while considering whether to grant anticipatory bail, or refuse it. Whether to grant or not is a matter of discretion.
8. In Siddharth Vs. State of Uttar Pradesh & Another, (2022) 1 Supreme Court Cases 676, the Hon'ble Apex Court has held that personal liberty is an important aspect of our constitutional mandate. The occasion to arrest an accused during investigation arises when custodial investigation becomes necessary or it is a heinous crime or where there is a possibility of influencing the witnesses or accused may abscond. Merely because an arrest can be made because it is lawful does not mandate that arrest must be made. A distinction must be made between the existence of the power to arrest and the justification for exercise of it. If arrest is made routine, it can cause incalculable harm to the reputation and self-esteem of a person. If the Investigating Officer has no reason to believe that the accused will abscond or disobey summons and has, in fact, throughout cooperated with the investigation, then there is no compulsion on the officer to arrest the accused.
9. The dispute relates to be of civil nature.
10. Considering the settled principles of law regarding anticipatory bail, nature of accusation, role of applicant and all attending facts and circumstances of the case, without expressing any opinion on the merits of the case, in my view, it is a fit case for anticipatory bail to the applicant till filing of police report under Section 173(2) CrPC before the Competent Court.
11. The application is allowed accordingly.
12. In the event of arrest of the applicant, he shall be released on anticipatory bail on his furnishing a personal bond of Rs.50,000/- with two sureties each in the like amount to the satisfaction of Station House Officer of the police station concerned with the following conditions:-
(i) The applicant shall make himself available for interrogation by a 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 him/her from disclosing such facts to the Court or to any police office.
(iii) 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.
13. In case of default of any of the conditions, the Investigating Officer shall be at liberty to file appropriate application for cancellation of protection granted to the applicant.
Order Date :- 8.8.2023 safi