Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arvind Sonkar And Another vs State Of U.P. And Another
2021 Latest Caselaw 5691 ALL

Citation : 2021 Latest Caselaw 5691 ALL
Judgement Date : 24 May, 2021

Allahabad High Court
Arvind Sonkar And Another vs State Of U.P. And Another on 24 May, 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. - 9526 of 2021
 

 
Applicant :- Arvind Sonkar And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Devi Prasad Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

The applicant no.1 Arvind Sonkar has already been arrested. Therefore, learned counsel for the applicant submits that he does not want to press this anticipatory bail application on behalf of the applicant No.1. Hence, this anticipatory bail application is rejected on behalf of the applicant no.1 Arvind Sonkar.

This anticipatory bail application has been heard only with regard to applicant no.2 Anita.

As per Resolution dated 07.04.2021 of the Committee of this Court for the purpose of taking preventive and remedial measures and for combating the impending threat of Covid-19, this case is being heard by way of virtual mode.

Heard learned counsel for the applicant and learned A.G.A for the State through video conferencing.

The instant anticipatory bail application has been filed on behalf of the applicant, Anita with a prayer to release her on bail in Case Crime No.76 of 2021, under Section-306 I.P.C., Police Station-Sarai Khwaja, District-Jaunpur, during pendency of trial.

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.

There is allegation against the applicant no.2 and others, who are neighbours of the informant, that they entered into quarrel with the deceased and beat her. Thereafter she committed suicide. Learned counsel for the applicant submitted that ingredients for constituting offence under Section 306 I.P.C. are not made out against the applicant no.2. She has been falsely implicated in this case. Police investigation is going on. She has no criminal history to her credit. The applicant no.2 has definite apprehension that she may be arrested by the police any time.

Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant no.2, she is not entitled to grant of anticipatory bail. The apprehension of the applicant no.2 is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.

After considering the rival submissions, this Court finds that there is a case registered against the applicant no.2. It cannot be definitely said when the police may apprehend her. After the lodging of F.I.R, 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 F.I.R 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 her 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. The report suggested that, by and large, nearly 60 percent of the arrests were either unnecessary or unjustified and that such unjustified police action accounted for 43.2 percent of expenditure of the jails. Personal liberty is a very precious fundamental right and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the case, the arrest of an accused should be made.

Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant no.2 and also the second surge in the cases of novel coronavirus and possibility of further surge of the pandemic, she 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 no.2 shall also be taken care of as per the aforesaid judgment of the Apex Court.

In the event of arrest, the applicant no.2 shall be released on anticipatory bail. Let the applicant no.2 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 no.2 shall, at the time of execution of the bond, furnish her address and mobile number and shall not change the residence till the conclusion of investigation/ trial without informing the Investigating Officer of the police/ the Court concerned of change of address and the reasons for the same before changing the same.

2. The applicant no.2 shall not leave the country during the currency of trial/investigation by police without prior permission from the concerned trial Court.

3. The applicant no.2 shall not obstruct or hamper the police investigation and not play mischeif with the evidence collected or yet to be collected by the Investigating Officer of the police;

4. The applicant no.2 shall surrender her passport, if any, to the concerned Court/Investigating Officer forthwith. Her passport will remain in custody of the concerned Court/ Investigating Officer till the investigation is completed. In case she has no passport, she will file her affidavit before the Court/ Investigating Officer concerned in this regard.

5. That the applicant no.2 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 her from disclosing such facts to the Court or to any police officer;

6. The applicant no.2 shall maintain law and order.

7. The applicant no.2 shall file an undertaking to the effect that she shall not seek any adjournment before the trial court on the dates fixed for evidence and when 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.

8. In case, the applicant no.2 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 and the Government Advocate/informant/complainant can file bail cancellation application.

9. The applicant no.2 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 her bail and proceed against her in accordance with law.

10. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

11. 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.

12. The applicant no.2 is warned not to get herself implicated in any crime and should keep distance from the informant and not to misuse the liberty granted hereby. Any misuse of liberty granted by this Court would be viewed seriously against the applicant in further proceedings.

This anticipatory bail application is being allowed on account of special conditions and on special ground. The normal grounds, settled for the grant of anticipatory bail, have not been considered by this Court and it would be open for the applicant no.2 to approach this Court again, if so adviced, in changed circumstances.

The anticipatory bail application is allowed.

Order Date :- 24.5.2021

Asha

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter