Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atul vs State Of U.P.
2022 Latest Caselaw 21038 ALL

Citation : 2022 Latest Caselaw 21038 ALL
Judgement Date : 14 December, 2022

Allahabad High Court
Atul vs State Of U.P. on 14 December, 2022
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 12478 of 2022
 

 
Applicant :- Atul
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Gaurav Kumar Yadav,Rajrshi Gupta,Sr. Advocate
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Dilip Kumar, learned Senior Counsel assisted by Sri Gaurav Kumar Yadav, learned counsel for the applicant, Sri Ram Jatan Yadav, learned counsel for the informant and Sri Vibhav Anand Singh, learned A.G.A. for the State as well as perused the record.

The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No.0187 of 2022 registered under Sections 323, 307, 147, 148, 149, 506 and 326 IPC at Police Station- Bisrakh, District Madhya (Commissionerate Gautam Buddh Nagar) with a prayer to enlarge him on anticipatory bail.

Learned Senior Counsel for the applicant has submitted that co-accused persons, Sudheer Bhati and Manuj, have already been granted anticipatory bail by Co-ordinate Bench of this Court vide order dated 21.11.2021 passed in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No.7009 of 2022. Therefore, the present applicant is also entitled for anticipatory bail on the ground of parity. There are no criminal antecedents of the applicant. Learned counsel for the applicant undertakes that he will cooperate in the trial failing which the State can move appropriate application for cancellation of the anticipatory bail.

Per contra, learned counsel for the informant has vehemently opposed the anticipatory bail application on the ground that already the proceedings under Section 82 Cr.P.C. have been initiated against the applicant vide order dated 19.11.2022. As such, the applicant is not entitled for anticipatory bail in the light of the judgment of Apex Court passed in case of Lavesh vs. State (NCT of Delhi) (2012) 8 SCC 730.

The prayer for anticipatory bail has also been vehemently opposed by learned A.G.A. However, the aforesaid factual aspect of the parity to the co-accused has not been disputed by them.

Learned Senior Counsel has vehemently disputed the said fact on the ground that the Sessions Judge, Gautam Buddh Nagar has set aside the said order dated 19.11.2022 in Criminal Revision No.480 of 2022 (Gautam Singh vs. State of U.P.) at the state of admission itself vide order dated 12.12.2022. Learned Senior Counsel has further stated that the order dated 19.11.2022 does not exist at this point of time.

On due consideration to the arguments advanced by learned Senior Counsel for the applicant and learned counsel for the informant as well as learned A.G.A. and considering the fact that the co-accused persons have already been enlarged on anticipatory bail, the applicant is liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Atul be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Station House Officer of the Police Station concerned/court concerned with the following conditions:-

1. that the applicant shall make himself available for interrogation by a police officer as and when required;

2. that the applicant 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 him from disclosing such facts to the court or to any police officer or tamper with the evidence;

3. that the applicant shall not leave India without the previous permission of the court;

4. that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;

5. that the applicant shall not pressurize/ intimidate the prosecution witness;

6. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

7. that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.

It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

Order Date :- 14.12.2022

Ravi Kant

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter