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

Pradeep Singh Bhadauria Alias ... vs The State Of U.P. Thru. Prin. Secy. ...
2022 Latest Caselaw 7787 ALL

Citation : 2022 Latest Caselaw 7787 ALL
Judgement Date : 22 July, 2022

Allahabad High Court
Pradeep Singh Bhadauria Alias ... vs The State Of U.P. Thru. Prin. Secy. ... on 22 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. - 1168 of 2022
 

 
Applicant :- Pradeep Singh Bhadauria Alias Shilpu
 
Opposite Party :- The State Of U.P. Thru. Prin. Secy. Home, Lko.
 
Counsel for Applicant :- Devendra Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Devendra Kumar Srivastava, learned counsel for the applicant and Sri Vinay Kumar Sahi, 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 Criminal Case No.799 of 2020, Crime No.0024 of 2018, registered under Sections 419, 420, 120B, 189 IPC & 08 of Prevention of Corruption Act, at Police Station- Badhpura, District Etawah with a prayer to enlarge him on anticipatory bail.

Learned counsel for the applicant has submitted that co-accused persons, Akash Bhadauriya alias Akash Singh, Anku Bhadaurya alias Anuj Singh and Jaiki Bhadauriya alias Vikas Kumar Singh, have already been granted anticipatory bail by Co-ordinate Bench of this Court vide order dated 27.05.2022 passed in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No.2050 of 2021. Therefore, the present applicant is also entitled for anticipatory bail. There is criminal history of one case assigned to the applicant in which he is not previous convict. 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.

The prayer for anticipatory bail has 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 him.

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- Pradeep Singh Bhadauria Alias Shilpu 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 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 or deciding the regular bail application.

Order Date :- 22.7.2022

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter