Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh @ Lakku vs State Of U.P.
2022 Latest Caselaw 6492 ALL

Citation : 2022 Latest Caselaw 6492 ALL
Judgement Date : 11 July, 2022

Allahabad High Court
Yogesh @ Lakku vs State Of U.P. on 11 July, 2022
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4554 of 2022
 

 
Applicant :- Yogesh @ Lakku
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ajai Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

The instant anticipatory bail application has been filed on behalf of the applicant-Yogesh @ Lakku- with a prayer to release him on bail in Case Crime No. 253 of 2019, under Sections 323, 324, 504, 307 IPC, Police Station- Jagdishpura, District- Agra, during pendency of trial.

It is contended on behalf of the applicant that he is innocent and has been falsely implicated in the present case. Due to political rivalry and enmity false and frivolous F.I.R. has been lodged against the applicant. He further submitted that first information report was lodged by the first informant on 28.4.2019 in which the date of incident is 25.4.2019. On perusal of the record it appears that the injured was examined on 27.4.2019 at 1:10 p.m. he was brought by PRD Ashok Kumar on the basis majrori chitthi. Learned counsel for the applicant further submitted that injuries inflicted to the injuries are on non vital part of the body. Learned counsel for the applicant submitted that Investigating Officer without observing injury report and without collecting the cogent and credible evidence filed charge sheet against the applicant under Sections 307, 504, 323, 324 I.P.C. He further submitted that offence under Section 324 I.P.C. is not name out against the applicant. Specific role of biting by teeth the injured has been attributed to Vijay. Learned counsel for the applicant submitted that criminal history of the applicant has been explained. Learned counsel for the applicant submitted that the applicant has been granted protection by this Court by means of Criminal Misc. Writ Petition No. 14992 of 2019 on 29.5.2019. Learned counsel for the applicant has placed reliance on a judgement of the Supreme Court in the case of Sushila Aggarwal and others v. State (NCT of Delhi) and another, (2020) 5 SCC 1.

Learned counsel for the opposite parties vehemently opposed the prayer for bail and submitted that charge sheet has been filed against the applicant.

Without expressing any opinion on the merits of the case and considering the nature of accusations and their antecedents, the applicant is entitled to be released on anticipatory bail in this case as per the Constitution Bench judgement of the Apex Court in the case of Sushila Aggarwal and others v. State (NCT of Delhi) and another, (2020) 5 SCC 1. The future contingencies regarding anticipatory bail being granted to the applicant shall also be taken care of as per aforesaid judgement of the Apex Court.

In the event of arrest the applicant is arrested, he shall be released on anticipatory bail in the aforesaid case crime number for the aforesaid offences on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-

1. The applicant shall not leave India during the currency of trial without prior permission from the concerned trial Court.

2. The applicant shall surrender their passports, if any, to the concerned trial Court forthwith. The passport will remain in custody of the concerned trial Court.

3. 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;

4. 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.

5. In case, the applicant misuses the liberty of bail, the Trial Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal and others v. State (NCT of Delhi) and another, (2020) 5 SCC 1.

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 bail and proceed against him in accordance with law.

The anticipatory bail application is disposed of accordingly.

Order Date :- 11.7.2022

Anuj Singh

 

 

 
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