Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Bahadur And 7 Others vs State Of U.P. And Another
2021 Latest Caselaw 7304 ALL

Citation : 2021 Latest Caselaw 7304 ALL
Judgement Date : 8 July, 2021

Allahabad High Court
Vijay Bahadur And 7 Others vs State Of U.P. And Another on 8 July, 2021
Bench: Saurabh Shyam Shamshery



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 68
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4684 of 2021
 

 
Applicant :- Vijay Bahadur And 7 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Vinay Kumar Singh Chandel
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Shyam Shamshery,J.

1. This Court is convened through Video Conferencing.

2. Sri Vinay Kumar Singh Chandel, learned counsel for applicants, has not responded to the video link. On the last date also he was not responded. Learned A.G.A. for State appears.

3. Applicants have approached this Court by way of filing the present Criminal Misc. Anticipatory Bail Application under Section 438 Cr.P.C. in Case Crime No. 441 of 2018, under Sections 3 and 5 of Prevention of Damage to Public Property Act, 1984, Police Station Handia, District Allahabad.

4. Learned A.G.A. appearing for State submitted that charge sheet has already been filed on 26.06.2020 and applicants have approached this Court at the first instance without approaching Trial Court. It is also pointed out that in the entire application there is no averment with regard to existence of any special circumstances.

5. The Full Bench of this High Court in Ankit Bharati vs. State of Uttar Pradesh and Another etc. etc. 2020 (3) ADJ (FB) has settled the issue on 'High Court being approached first' that notwithstanding the concurrent jurisdiction, strong, cogent, compelling reasons and special circumstances must necessarily found to exist in justification of the High Court being approached first without the avenue as available before the Court of Session being exhausted, to be evaluated by the Judge on a due evaluation of the facts and circumstances of a particular case. Some circumstances which may constitute special circumstances are:- (a) where bail, regular or anticipatory of a co-accused has already been rejected by the Court of Session; (b) where an accused not residing within the jurisdictions of the concerned Sessions Court faces a threat of arrest; (c) where circumstances warrant immediate protection and where relegation to the Sessions Court would not sub serve justice; (d) where time and situation constraints warrant immediate intervention.

6. I have perused the contents of the application. Applicants have approached this Court at the first instance and there is no averment with regard to existence of any special circumstance to entertain this application at the first instance before this Court without approaching the Trial Court. The application is not based on concrete facts, rather they are vague in nature.

7. In view of aforesaid judgment of Full Bench as also considering the fact that charge sheet has already been filed and there is no special circumstances for applicants to approach this Court at the first instance, I find no ground to exercise discretion of this Court for granting anticipatory bail.

8. The application is accordingly dismissed.

9. However, it is made clear that this order would not come in the way, in case applicants approach the concerned Court seeking anticipatory bail.

Order Date :- 8.7.2021

AK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter