Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indresh Mohan Gupta vs State Of U.P.
2022 Latest Caselaw 22319 ALL

Citation : 2022 Latest Caselaw 22319 ALL
Judgement Date : 21 December, 2022

Allahabad High Court
Indresh Mohan Gupta vs State Of U.P. on 21 December, 2022
Bench: Ram Manohar Mishra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 50
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 58685 of 2022
 

 
Applicant :- Indresh Mohan Gupta
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ashutosh Kumar Tripathi,Vijaya Nand Maurya
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ram Manohar Narayan Mishra,J.

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

The instant bail application has been filed on behalf of the applicant, Indresh Mohan Gupta, with a prayer to release him on bail in Case Crime No. 355 of 2022, under Sections 419, 420, 467, 468, 471, 120-B IPC Police Station Mauranipur, District- Jhansi, during pendency of trial.

There is allegation against the named accused Amrita that she got appointment on the basis of fabricated appointment letter in Government Girls School Veera, Jhansi; during investigation, Jeet Narayan was arrested by the police and in his confessional statement made before the police, name of co-accused Panchdev, Ranvijay and others came in light; he also confessed that named accused is his relative and all were involved in alleged fabricated appointment letter; name of accused applicant, first of all, surfaced in the statement of Jeet Narayan and subsequently in the statement of first informant, who is Principal of college concerned. Learned counsel submits that applicant is posted as a Clerk in the office of Joint Director; only allegation is that he used to inform co-accused persons regarding vacancy of teachers in education department; co-accused Jeet Narayan in whose statement name of applicant surfaced, has been granted bail 49946 of 2022 vide order dated 20.12.0222; he has not committed any forgery; applicant has explained criminal history of one case in para-26 of the affidavit. Co-accused, Amrita @ Amrita Kushwaha has been granted bail by this court vide order dated 3.11.2022 in Criminal Misc. Bail Application No. 48919 of 2022. The applicant is in jail since 18.11.2022.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

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, considering 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 considering 5-6 times overcrowding in jails over and above their capacity by the under trials 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 be released on bail on his furnishing a personal bond and two 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.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. 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;

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

6. 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 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 his 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.

Order Date :- 21.12.2022

Dhirendra/

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter