Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dulare And Another vs State Of U.P. And Another
2022 Latest Caselaw 3584 ALL

Citation : 2022 Latest Caselaw 3584 ALL
Judgement Date : 20 May, 2022

Allahabad High Court
Dulare And Another vs State Of U.P. And Another on 20 May, 2022
Bench: Neeraj Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 84
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3633 of 2022
 

 
Applicant :- Dulare And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Atul Kumar Shahi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Neeraj Tiwari,J.

Heard learned counsel for the applicants and learned Additional Government Advocate for the State.

This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No. 269 of 2021, under sections 147, 304, 506 I.P.C., Police Station Pipiganj, District- Gorakhpur, during the pendency of investigation.

Learned counsel for the applicants submits that applicants have been falsely implicated in the present case. He next submits that earlier deceased eloped with Suresh, another son of applicant no. 1 for which F.I.R. has been lodged under Sections 363, 366 I.P.C. He next submitted that statements of victim (now deceased) was recorded in that case under Sections 161 and 164 Cr.P.C. in which she has denied the case and stated that she left the house and supported the case of accused. Thereafter, deceased was started living with her parents. He next submitted that she herself consumed poison and attempted to commit suicide at the residence of her parents. She was admitted in BRD Medical College, Gorakhpur and during course of treatment, she died. Information about death of the deceased was given by hospital authority on 14.12.2021 to SHO, Police Station- Gulhai, Gorakhpur. In the said letter, it was informed that body is being sent for conducting postmortem and further requested for necessary action. After postmortem, as second thought, false and frivolous F.I.R. has been lodged against the applicant, his son Rajesh Yadav and all family members including three female members. From perusal of record, it is apparent that it is not a case of murder, but it is a case of suicide. Applicants have no criminal history.

Learned AGA has opposed the prayer for bail, but could not dispute about lodging of the FIR as well as statement of the victim recorded under Section 161 Cr.P.C. and 164 Cr.P.C.

Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicants, they are 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 applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

In the event of arrest, the applicants shall be released on anticipatory bail. Let the applicants Dulare & Rajesh Yadav @ Rajesh Ram Dulare Yadav involved in the aforesaid 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 applicants 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 applicants 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; and

(3) The applicants shall not leave the country during the currency of trial without prior permission from the concerned trial Court.

(4) The applicants shall surrender their passport, if any, to the concerned Court forthwith. Their passport will remain in custody of the concerned Court.

(5) The applicants 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 applicants 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 applicants 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 their bail and proceed against them 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 applicants.

With the aforesaid observations/ directions, the application stands disposed of.

Order Date :- 20.5.2022

Rmk.

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter