Citation : 2021 Latest Caselaw 1968 ALL
Judgement Date : 3 February, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD
Reserved On:- 27.01.2021
Delivered On:- 03.02.2021
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9211 of 2020
Applicant :- R. Rajan
Opposite Party :- State of U.P.
Counsel for Applicant :- Shishir Tandon, Gopal Swarup Chaturvedi (Senior Adv.)
Counsel for Opposite Party :- G.A., Sikandar B. Kochar
Hon'ble Siddharth, J.
1. Heard Sri Gopal Swarup Chaturvedi, learned Senior Counsel assisted by Sri Shishir Tandon, learned counsels for the applicant; Sri Sikandar B. Kochar, learned counsel for the informant and learned A.G.A. for the State.
2. The instant Anticipatory Bail Application has been filed with a prayer to grant an anticipatory bail to the applicant, namely, R. Rajan, in Case Crime No.- C-37 of 1997, under Sections- 364, 304 and 506 IPC, Police Station- Phoolpur, District- Varanasi.
3. Prior notice of this bail application was served in the office of Government Advocate and as per Chapter XVIII, Rule 18 of the Allahabad High Court Rules and as per direction dated 20.11.2020 of this Court in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No. 8072 of 2020, Govind Mishra @ Chhotu Versus State of U.P., hence, this anticipatory bail application is being heard. Grant of further time to the learned A.G.A as per Section 438 (3) Cr.P.C. (U.P. Amendment) is not required.
4. Co-accused, Shankhdhar Dwivedi, has already been granted anticipatory bail vide order dated 27.01.2021 passed in Criminal Misc. Anticipatory Bail Application No. 1195 of 2021. The case of the applicant stands on identical footing, hence the applicant is also entitled for anticipatory bail on the ground of parity.
5. For the reasons given in Criminal Misc. Anticipatory Bail Application U/S 438 No. 1195 of 2021 (Shankhdhar Dwivedi vs. State of U.P.) without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he is directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.
6. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant involved in the aforesaid crime be released on anticipatory bail on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
1. The applicant will ensure his presence before the Court as an when required to be personally present. He will not seek adjournment when his presence is required in compliance with the order dated 23.09.2020 passed by the Hon'ble Apex Court in S.L.P. No. 5 of 2018.
2. The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
3. The applicant shall surrender his passport, if any, before the concerned Court forthwith. His passport will remain in custody of the concerned Court.
4. 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;
5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.
6. In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
7. The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.
8. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
9. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing."
Order date:- 03.02.2021
Rohit
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!