Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avnish Srivastwa @ Awnish Chandra ... vs State Of U.P.
2021 Latest Caselaw 3804 ALL

Citation : 2021 Latest Caselaw 3804 ALL
Judgement Date : 17 March, 2021

Allahabad High Court
Avnish Srivastwa @ Awnish Chandra ... vs State Of U.P. on 17 March, 2021
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 2537 of 2021
 

 
Applicant :- Avnish Srivastwa @ Awnish Chandra Srivastva
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Rajnish Shukla
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

Order on the Exemption Application

Application is allowed.

Order on the Anticipatory Bail Application

Heard learned counsel for the applicant and learned A.G.A for the State.

The instant anticipatory bail application has been filed on behalf of the applicant, Avnish Srivastwa @ Awnish Chandra Srivastva with a prayer to release them on bail in Case Crime No. 187 of 2012, under Sections- 419,420,406 I.P.C., Police Station- Kotwali, District- Gorakhpur, during pendency of trial.

Applicant has approached this Court after submission of charge sheet against him relying upon the judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98 and judgment of this Court in the case of Adil Vs. State of U.P., Criminal Misc. Anticipatory Bail Application U/S No.438 Cr.P.C. No. 8285 of 2020. Learned counsel for the applicant has submitted that from the material collected by the Investigating Officer, no offence is made out against the applicants, hence they are entitled to be enlarged on anticipatory bail till conclusion of trial.

After considering the material collected by the Investigating officer in support of charge sheet, this Court finds that the argument advanced by the learned counsel for the applicants is not correct. The material collected by the Investigating Officer makes out the offences regarding which the applicants have been charge sheeted.

However, in view of the entirety of facts and circumstances of the case and on the request of learned counsel for the applicant, it is directed that the applicant will appear and surrender before the court below within 30 days from today and apply for bail.

Till then, no coercive action shall be taken against the applicant.

However, in case, the applicant does not appear before the court below within the aforesaid period, coercive action shall be taken against him.

It is made clear that the applicant will not be granted any further time by this court for surrendering before the court below as directed above.

With the aforesaid directions, this application is finally disposed of.

The interim anticipatory bail granted to the applicant is cancelled.

Order Date :- 17.3.2021

Atul kr. sri.

 

 

 
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