Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash @ Tony And Anr. vs State Of U.P.
2021 Latest Caselaw 5020 ALL

Citation : 2021 Latest Caselaw 5020 ALL
Judgement Date : 5 May, 2021

Allahabad High Court
Om Prakash @ Tony And Anr. vs State Of U.P. on 5 May, 2021
Bench: Alok Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 26
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3399 of 2021
 

 
Applicant :- Om Prakash @ Tony And Anr.
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Zubair Hasan,Abhijeet Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Alok Mathur,J.

1. Heard Sri Zubair Hasan, learned counsel for the applicants and learned A.G.A. for the State of U.P. through video conferencing in view of COVID-19 pandemic.

2. The instant application under Section 438 Cr.P.C. has been moved by the accused-applicants seeking anticipatory bail in Case Crime No. 194 of 2020, under Sections -269, 188, 506, 504, 286, 427, 452, 352, 307, 147, 148, 149 I.P.C., Section 51(a) of the Disaster Management Act, and Section 7 of the Criminal Amendment Act, relating to Police Station - Patti, District - Pratapgarh.

3. During the course of arguments, it is submitted that vide order dated 19.03.2021, interim protection was granted to the applicant and learned Addl. G.A. for the State was granted time for filing objection to the anticipatory bail application. It is further submitted that the F.I.R. is false and malicious. No injury was caused to anyone. Allegation of firing with aim to kill the complainant and others is completely false. No offence under Section 307 I.P.C. is made out. He further submits that co-accused Jeetlal @ Pappu Yadav has already been granted anticipatory bail by this Court vide order dated 26.11.2020 passed in Crl. Misc. Anticipatory Bail Application u/s 438 Cr.P.C. No.9893 of 2020.

4. Learned Addl. G.A. for the State submits that he has obtained instructions in this regard and none of the facts as mentioned in earlier order are disputed.

5. It has been submitted by the learned counsel for the applicant that a false and frivolous first information report has been lodged against the applicant.

5. Learned Additional Government Advocate has opposed the prayer for anticipatory bail but could not dispute the aforesaid facts as argued by learned counsel for the applicant.

6. After considering the rival submissions this court finds that there is a case registered against the applicants. It cannot be definitely said when the police may apprehend them. After the lodging of FIR the arrest can be made by the police at will. There is no definite period fixed for the police to arrest an accused against whom an FIR has been lodged. The courts have repeatedly held that arrest should be the last option for the police and it should be restricted to those exceptional cases where arresting the accused is imperative or his custodial interrogation is required. Irrational and indiscriminate arrests are gross violation of human rights. In the case of Joginder Kumar v. State of Uttar Pradesh, AIR 1994 SC 1349, the Apex Court has referred to the third report of National Police Commission wherein it is mentioned that arrests by the police in India is one of the chief source of corruption in the police. Personal liberty is a very precious fundamental rights and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the peculiar case the arrest of an accused should be made.

7. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicants, the applicants may 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 applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

8. The Court has considered the rival submissions and looking into the circumstances as well as annexures which have been annexed with the application for anticipatory bail as well as counter and rejoinder affidavits, this Court finds it a fit case to allow the present anticipatory bail application.

9.The anticipatory bail application is allowed.

10. This Court directs that in the event of arrest, the accused-applicants , namely, Om Prakash @ Tony and Shiv Kumar Yadav involved in Case Crime No. 194 of 2020, under Sections -269, 188, 506, 504, 286, 427, 452, 352, 307, 147, 148, 149 I.P.C., Section 51(a) of the Disaster Management Act and Section 7 of the Criminal Amendment Act, relating to Police Station - Patti, District - Pratapgarh, shall be released forthwith on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Arresting officer/Investigating Officer/ S.H.O. concerned on the following conditions:-

(i) That the accused-applicants shall make themselves available for interrogation by police authorities as and when required and will cooperate with the investigation;

(ii). That the accused-applicants 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 them from disclosing such facts to the court or to any police officer; and

(iii). That the accused-applicants shall not leave India without the previous permission of the Court.

11.The papers regarding bail submitted to the police officer on behalf of the accused/applicants shall form part of the case diary and would be submitted to the court concerned along with same at the time of submission of report under Section 173(2) Cr.P.C.

12.In case there is breach of any of the above conditions or in case it is otherwise found for any other reason the bail is required to be cancelled, it shall be open for the State or the appropriate authority to move application for cancellation of bail in accordance with law.

13. The party shall file computer generated copy of order downloaded from the official website of High Court Allahabad, self attested by him alongwith a self attested identity proof of the said person(s) (preferably Aadhar Card) mentioning the mobile number(s) to which the said Aadhar Card is linked before the concerned Court/Authority/Official.

14. The concerned Court/Authority/Official shall verify the authenticity of the 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 :- 5.5.2021

Shanu/-

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter