Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhupendra Kumar Chaudhary vs State Of U.P.
2022 Latest Caselaw 9674 ALL

Citation : 2022 Latest Caselaw 9674 ALL
Judgement Date : 8 August, 2022

Allahabad High Court
Bhupendra Kumar Chaudhary vs State Of U.P. on 8 August, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26387 of 2022
 
Applicant :- Bhupendra Kumar Chaudhary
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Pankaj Satsangi,Piyush Kumar Shukla
 
Counsel for Opposite Party :- G.A.,Jai Singh Parihar
 

 
Hon'ble Siddharth,J.

Heard Sri Pankaj Satsangi, learned counsel for the applicant, Sri Jai Singh Parihar, learned counsel for the informant and learned A.G.A for the State.

There is allegation in the FIR that the applicant and another co-accused persons took Rs. 8,00,000/- from the informant on the promise of providing job. Neither job was provided to him nor the money has been returned.

Counsel for the applicant submits that co-accused, Ashish Sharma, is alleged to have introduced the applicant as P.A of Central Minister and on his assurance the money was taken by the co-accused, Ashish Sharma and Aditya Raj Sharma. Both the aforesaid accused persons have been granted bail by this court vide Criminal Misc. Bail Application Nos. 17196 of 2020 and 42320 of 2021, respectively.

Counsel for the applicant has also submitted that the applicant has been falsely implicated in this case. He is not the beneficiary of the alleged transaction of money the person who received the money have already been enlarged on bail. The applicant is in jail since 17.05.2022 and has no criminal history to his credit.

Counsel for the informant submits that the applicant has been arrested after great efforts by the police personnel. He has been absconding for a long time.

On the other hand learned A.G.A has opposed the prayer for bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant, Bhupendra Kumar Chaudhary, involved in Case Crime No. 366 of 2019, under Sections- 420, 467, 468, 471, 406, 504, 506 IPC, Police Station- Prem Nagar, District- Jhansi, be released on bail on his furnishing a personal bond and two local sureties each in the like amount to the satisfaction of the court concerned subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.

(v) 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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 8.8.2022 / Rohit

 

 

 
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