Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Kumar Pandey vs State Of U.P. And Another
2022 Latest Caselaw 6475 ALL

Citation : 2022 Latest Caselaw 6475 ALL
Judgement Date : 11 July, 2022

Allahabad High Court
Amit Kumar Pandey vs State Of U.P. And Another on 11 July, 2022
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 16
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 844 of 2021
 
Applicant :- Amit Kumar Pandey
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Amit Kumar Gupta,Ajay Sharma,Ashish Kumar Shukla,Kumar Anish,Rahul Pandey,Shiv Shankar Mishra,Sudha Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Sarvesh Kumar Pandey, Advocate holding brief of Sri Rahul Pandey, learned counsel for the applicant and Smt. Ranjana Srivastava, 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.0044 of 2020, registered under Sections 354, 506, 323, 498-A IPC and 3/4 of D.P. Act at Police Station- Mahila Thana, District Pratapgarh with a prayer to enlarge him on anticipatory bail.

This Court vide order dated 22.02.2021 had ordered for mediation between the parties and directed them to be present at the Mediation And Conciliation Centre of this Court.

Learned counsel for the applicant has informed that the said mediation proceedings have failed and the parties have not reached to an amicable settlement.

Learned counsel for the applicant has stated that as per the allegations of the FIR, the marriage between the parties was undertaken on 10.02.2018 and both husband and wife are working persons and there is no child born out of the said wedlock. Learned counsel has further stated that as a bona fide person, the applicant has transferred an amount of about Rs.3 lakhs to the first informant through various transactions. Learned counsel has further stated that the applicant has co-operated in the investigation and is ready to co-operate in the trial also, failing which the State can move appropriate application for cancellation of the anticipatory bail.

Per contra, learned AGA has vehemently opposed the prayer for anticipatory bail and stated that the charge-sheet has already been filed.

On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant, the applicant is liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Shri Gurbaksh Singh Sibbia and Others vs. State of Punjab, (1980) 2 SCC 656". The future contingencies regarding the anticipatory bail being granted to applicant 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- Amit Kumar Pandey be released forthwith in the aforesaid case crime (supra) on anticipatory bail on furnishing a personal bond of Rs.50,000/- and two sureties each in the like amount to the satisfaction of the 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 default of any of the conditions mentioned above, the investigating officer shall be at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant;

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 or deciding the regular bail application.

Order Date :- 11.7.2022

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