Citation : 2019 Latest Caselaw 6427 ALL
Judgement Date : 1 August, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 44 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30276 of 2019 Applicant :- Triloki Yadav Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Hirdesh Kumar Yadav,Sushma Yadav Counsel for Opposite Party :- G.A. Hon'ble Ramesh Sinha,J.
Sri R.S.Yadav, learned counsel for the complainant has file his Vakalatnama today in Court, which is taken on record.
Heard Sri H.K.Yadav, learned counsel for the applicant, Sri R.S.Yadav, learned counsel for the complainant, Sri G.P.Singh, learned A.G.A. appearing for the State and perused the record.
It has been contended by the learned counsel for the applicant that the the applicant happens to be the father of the co-accused Amit Singh Yadav, on account of which he has been falsely implicated in the present case. He further submitted that the co-accused Amit Singh has already been arrested by the police and sent to jail. There is no allegation of rape against the applicant. The present FIR has been lodged against the applicant just to malign his image in the society.The applicant has no other reported criminal antecedent.
Learned counsel for the complainant as well as learned A.G.A. opposed the prayer for anticipatory bail.
Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that he has no criminal antecedents, the applicant is entitled to be released on anticipatory bail in this case.
In the event of arrest of the applicant-Triloki Yadav involved in Case Crime No.109 of 2019, under Sections 376, 504, 506 I.P.C. and 3/4 POCSO Act, P.S. Jamaniya, District Ghazipur, he shall be released on anticipatory bail till the submission of police report, if any, under section 173 (2) Cr.P.C. before the competent Court 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 shall make himself available for interrogation by a police office 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 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.
In default of any of the conditions, the Investigating Officer is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.
The Investigating Officer is directed to conclude the investigation of the present case in accordance with law expeditiously preferably within a period of three months from the date of production of a certified copy of this order independently without being prejudice by any observation made by this Court while considering and deciding the present anticipatory bail application of the applicant.
The applicant is directed to produce a certified copy of this order before the S.S.P./S.P. concerned within ten days from today, who shall ensure the compliance of present order.
Order Date :- 1.8.2019/NS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!