Citation : 2022 Latest Caselaw 6364 ALL
Judgement Date : 8 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 74 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 5475 of 2022 Applicant :- Ajay Yadav Opposite Party :- State of U.P. and Another Counsel for Applicant :- Vipul Kumar Dubey,Rajiv Kumar Counsel for Opposite Party :- G.A. Hon'ble Suresh Kumar Gupta,J.
Heard learned counsel for the applicant and learned AGA for the State.
This anticipatory bail application under Section 438 Cr.P.C., moved by the applicant seeking anticipatory bail in Case Crime No. 113 of 2022, under Sections 147, 148, 352,323, 307, 427, 504, 506 IPC & 7 Criminal Law Amendment Act, P.S. Sidhari, District- Azamgarh.
Learned counsel for the applicant submits that applicant is innocent and has been falsely implicated in the present case due to ulterior motive. Initially an FIR has been lodged by the SHO, police Station Sidhari, District Azamgarh against 9 named and 70-80 unknown persons in which the applicant is not named. The applicant has not committed any offence as alleged in the FIR. There are two previous criminal cases against the applicant, in which he has already been granted bail and is clearly explained in Para 11 of the application. It is further submitted that the co-accused Chandra Vijay Yadav @ Chandu and Lav Yadav and Kapil Dev Yadav have already been granted anticipatory anticipatory bail by a co-ordinate Bench of this Court, vide orders dated 30.5.2022 and 6.6.2022 in Criminal Misc.Anticipatory Bail Application No.4274 of 2022 and 4371 of 2022, hence the applicant is also entitled for anticipatory bail.
Learned A.G.A. has opposed the prayer for bail, but could not dispute the said facts.
Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he 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 shall also be taken care of as per the aforesaid judgment of the Apex Court.
In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant- Ajay Yadav involved in the aforesaid case crime be released on anticipatory bail on furnishing a personal bond of Rs. 50,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
(1) The applicant shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation;
(2) 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 them from disclosing such facts to the Court or to any police officer; and
(3) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.
(4) The applicant shall surrender their passport, if any, to the concerned Court forthwith. Their passport will remain in custody of the concerned Court.
(5) The applicant shall file an undertaking to the effect that they 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 applicants.
(6) In case, the applicant misuse 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.
(7) 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 default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.
With the aforesaid observations/directions, the application stands disposed of.
Order Date :- 8.7.2022
Shravan
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!