Allahabad High Court
Rajesh Singh vs State Of U.P. on 22 July, 2024
Author: Vivek Varma
Bench: Vivek Varma
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:116315 Court No. - 72 Case :- APPLICATION U/S 482 No. - 19024 of 2024 Applicant :- Rajesh Singh Opposite Party :- State of U.P. Counsel for Applicant :- Kamal Dev Singh Chanchal Counsel for Opposite Party :- G.A. Hon'ble Vivek Varma,J.
1. Heard learned counsel for applicant and learned A.G.A. for the State as well as perused the record.
2. The present 482 Cr.P.C. application has been filed with the prayer to direct the learned trial Court not to insist the applicant to file separate surety bonds in all the ten criminal cases.
3. The applicant is stated to be involved in following ten cases and obtained bail orders:
(i) Case Crime No.315 of 2020, under Sections 420, 467, 468, 471, 120-B, 34, 406 IPC, Police Station Shivpur, District Varanasi.
(ii) Case Crime No.357 of 2020, under Sections 406, 419, 420, 467, 468, 120-B, 34 IPC, Police Station Shivpur, District Varanasi.
(iii) Case Crime No.358 of 2020, under Sections 406, 419, 420, 467, 468, 120-B, 34 IPC, Police Station Shivpur, District Varanasi.
(iv) Case Crime No.176 of 2022, under Sections 420, 467, 468, 471, 120-B/34, 406 IPC, Police Station Shivpur, District Varanasi.
(v) Case Crime No.185 of 2022, under Sections 420, 467, 468, 471, 120-B/34, 406 IPC, Police Station Shivpur, District Varanasi.
(vi) Case Crime No.187 of 2022, under Sections 420, 467, 468, 471, 120-B/34, 406 IPC, Police Station Shivpur, District Varanasi.
(vii) Case Crime No.171 of 2021, under Sections 419, 420, 406 IPC, Police Station Cholapur, District Varanasi.
(viii) Case Crime No.537 of 2020, under Sections 409, 419, 420, 467, 468, 471, 120-B, 34 IPC, Police Station Cantt, District Varanasi.
(ix) Case Crime No.554 of 2020, under Sections 409, 420, 120-B IPC, Police Station Cantt, District Varanasi.
(x) Case Crime No.683 of 2020, under Sections 420, 406 IPC, Police Station Cantt, District Varanasi.
4. Learned counsel for the applicant submits that ten false cases were registered against the applicant and in all those cases, the applicant has been directed to be released on bail by the competent Courts, however, the applicant is having every apprehension that, if the same sureties will be placed in all the cases pending before the trial Court, the same would not be accepted by the trial Court, and despite the applicant has been directed to be released on bail, he will not come out of the prison, because he will not be in a position to arrange separate set of sureties for each case. Therefore, it is submitted that, the trial Court be directed to permit the accused-applicant to file same sureties in all ten cases.
5. Learned A.G.A., however, opposes the contention of learned counsel for the applicant, on the ground that, it is always the discretion and satisfaction of the trial Court, so far as, the acceptance of the sureties is concerned.
6. Having heard learned counsel for the rival parties, the only grievance of the applicant appears to be that, he despite have obtained the order of the bail in ten cases is not able to come out of the prison, because he is not able to find separate sureties for each case, and a prayer has been made that, he be permitted to file same sureties in all the ten cases and a suitable direction in this regard be given to the trial Court.
7. The acceptance of the sureties and the verification of them is the prerogative of the trial Court and the same in any case could not be controlled by this Court. Sufficient guidelines in this regard have been given by the High Court on administrative side to the subordinate Courts. However, as far as, the grievance of the applicant, pertaining to the fact that, he is not in a position to arrange separate sureties for all ten cases is concerned, the answer to this apprehension and grievance is implicit in Section 441-A of Code of Criminal Procedure, which is reproduced as under:-
"Declaration by sureties- Every person standing surety to an accused person for his release on bail, shall make a declaration before the Court as to the number of persons to whom he has stood surety including the accused, giving therein all the relevant particulars."
8. Perusal of this Section shows that, a person who is intending to be the surety of any accused person is obliged to declare before the Court that apart from the person to whom he is standing surety, for how many other accused persons, he has stood surety. Therefore, Section 441-A of the Cr.P.C., which has been introduced by way of amendment made in the year 2006 clearly reflects that, a person may stand surety for more than one accused person and in more than one case. So there appears no bar for a person to stand surety in more than one case and also for more than one accused person. However, as stated earlier, the status, verification and the competency of the surety will always be assessed by the trial Court before acceptance.
9. Thus it is directed that, if same sureties are placed before the trial Court in all above ten cases and they are otherwise competent and their status and other particulars have been verified, the trial Court in its discretion may accept the same in all the ten cases, but the satisfaction in this regard will always be of the trial Court.
10. It is also provided that while making a decision with regard to the acceptance of the sureties as directed above, the Magistrate or the trial Court would have due regard to the ratio laid down by the Hon'ble Supreme Court in order dated 29.10.2018 passed in Hani Nishad @ Mohammad Imran @ Vikky Vs. State of U.P., Special Leave to Appeal (Crl.) No. 8914-8915 of 2018.
11. With the aforesaid observations, the application is finally disposed of.
Order Date :- 22.7.2024 Neeraj