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 6, Cited by 1]

Allahabad High Court

Asif Pasha vs State Of U.P. 2 Others on 31 January, 2023

Author: Manju Rani Chauhan

Bench: Manju Rani Chauhan





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 77
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 6190 of 2020
 

 
Applicant :- Asif Pasha
 
Opposite Party :- State Of U.P. 2 Others
 
Counsel for Applicant :- Bharti Kashyap
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

Heard Mr. Ashwani Kumar Tripathi, Advocate holding brief of Mr. Bharti Kashyap, learned counsel for the applicant and Mr. K.P. Pathak, learned AGA for the State as well as perused the records.

The present application has been moved seeking anticipatory bail in Case Crime No. 132 of 2020, under Sections 354, 354(K), 323, 506 IPC, P.S.-Civil Lines, District-Moradabad, with the prayer that in the event of arrest, applicant may be released on bail.

Perusal of the order sheet goes to show that earlier on 30.09.2020, an interim anticipatory bail was granted to the applicant.

Learned AGA for the State, on the basis of instructions, submits that from the material as collected by the Investigating Officer, credible, clinching as well as documentary evidences showing the complicity of commission of the crime has been found, therefore, the charge sheet has been submitted in this case. On the basis of the aforesaid charge sheet, cognizance has already been taken by the concerned court below. Thus, there is nothing on record to show that there is apprehension of arrest after submission of charge sheet. He has further submitted that in view of the seriousness of the allegations made against the applicants, they are not entitled to grant of anticipatory bail. He also pointed out that the applicant has criminal history of five cases, however,in para 16 of the affidavit, it has been mentioned that the applicant is neither previous convicted nor involved in any other case except this case, as he has no criminal history or bad antecedent.

Object of section 438 of the Code of Criminal Procedure, is that a person should not be unnecessarily harassed or humiliated in order to satisfy personal vendetta or grudge of complainant or any other person operating the things directly or from behind the curtains. It is well settled that discretionary power conferred by the legislature on this court can-not be put in a straitjacket formula, but such discretionary power either grant or refusal of anticipatory bail has to be exercised carefully in appropriate cases with circumspection on the basis of the available material after evaluating the facts of the particular case and considering other relevant factors (nature and gravity of accusation, role attributed to accused, conduct of accused, criminal antecedents, possibility of the applicant to flee from Justice , apprehension of tampering of the witnesses or threat to the complainant, impact of grant of anticipatory bail in investigation, trial or society, etc.) with meticulous precision maintaining balance between the conflicting interest, namely, sanctity of individual liberty and interest of society.

Grant of anticipatory bail may hamper the custodial interrogation and will lead to nondisclosure of useful information and material facts and information. In the case of P. Chidambaram vs. Directorate of Enforcement, reported in (2019) 9 SCC 24, the Apex Court held as under:-

"74. Ordinarily, arrest is a part of the process of the investigation intended to secure several purposes. There may be circumstances in which the accused may provide information leading to discovery of material facts and relevant information. Grant of anticipatory bail may hamper theinvestigation. Pre-arrest bail is to strike a balance between the individual's right to personal freedom and the right of the investigating agency to interrogate the accused as to the material so far collected and to collect more information which may lead to recovery of relevant information. In State Rep.By The CBI v. Anil Sharma(1997) 7 SCC 187, the Supreme Court held as under:-
"6. We find force in the submission of the CBI that custodial interrogation is qualitatively more elicitation-oriented than questioning a suspect who is well ensconced with a favourable order underSection 438of the Code. In a case like this effective interrogation of a suspected person is of tremendous advantage in disinterring many useful informations and also materials which would have been concealed. Success in such interrogation would elude if the suspected person knows that he is well protected and insulated by a pre-arrest bail order during the time he is interrogated. Very often interrogation in such a condition would reduce to a mere ritual. The argument that the custodial interrogation is fraught with the danger of the person being subjected to third-degree methods need not be countenanced, for, such an argument can be advanced by all accused in all criminal cases. The Court has to presume that responsible police officers would conduct themselves in a responsible manner and that those entrusted with the task of disinterring offences would not conduct themselves as offenders."

81. Grant of anticipatory bail at the stage of investigation may frustrate the investigating agency in interrogating the accused and in collecting the useful information and also the materials which might have been concealed. Success in such interrogation would elude if the accused knows that he is protected by the order of the court. .........".

In another judgment of Apex Court in case of Sadhna Chaudhary Vs. State of Rajasthan & Anr., reported in 2022 (237) AIC 205 (SC), the Apex Court has held that while dealing with an application for anticipatory bail, the High Court must consider the nature and gravity of the accusation, the exact role of the accused and apprehension of the arrest etc. From the records, it is clear that the applicant has suppressed the criminal history of five cases and has obtained the interim order by concealing his credentials and giving false affidavit that he has no previous criminal history. Such conduct of the applicant conspicuously reflects concealment and non-disclosure of the facts.

As the applicant has not approached this Court with clean hand and filed this application suppressing the material facts in sheer disobedience of the orders of Supreme Court as well as this Court. Therefore, they do not deserve any indulgence by this Court.

The Courts of law are meant for imparting justice between the parties. One, who comes to the court, must come with clean hands and no material facts should be concealed. I am constrained to hold that more often the process of the court is being abused by unscrupulous litigants to achieve their nefarious design. I have no hesitation in saying that a person, whose case is based on falsehood, has no right to approach the court. He/she can be summarily thrown out at any stage of the litigation. The judicial process cannot become an instrument of oppression or abuse or a means in the process of the Court to subvert justice, for the reason that the Court exercises its jurisdiction, only in furtherance of justice.

In the light of above, looking to the facts and circumstances of this case, submissions of learned counsel for the parties, taking into consideration the role assigned to the applicant as per prosecution case, gravity and nature of accusation as well as reasons mentioned above, this court is of the view that no case for exercising its discretionary power under section 438 Code of Criminal Procedure is made out in favour of applicant.

Accordingly this application under section 438 Cr.P.C. is rejected.

Interim order, if any, stands vacated.

From the aforesaid, it is clear that learned A.G.A. posted at the time while the case was being argued, had never pointed out the criminal history of the applicant. A counter affidavit dictated by Ms. Ladli Pandey, learned A.G.A. is placed on record wherein, though in para 13 it has been mentioned that the applicant has criminal history, but instead of the DCRB report, charge sheet has been annexed alongwith counter affidavit, which shows the negligence on the part of the concerned A.G.A.

This Court directs the learned Government Advocate to be careful in future and warn all the AGAs to dictate proper affidavits mentioning all the details regarding filing of the charge sheet, criminal history and the fact as to whether the applicant after being released on anticipatory bail is cooperating in the investigation or not.

Let a copy of this order be sent to learned Government Advocate, High Court, Allahabad and Principal Secretary (Law), U.P., Lucknow.

Registrar General of this Court shall ensure that the order be communicated to all concerned forthwith.

Order Date :- 31.1.2023 Jitendra/-