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

Shubham Chaudhary vs State Of U.P.
2022 Latest Caselaw 4087 ALL

Citation : 2022 Latest Caselaw 4087 ALL
Judgement Date : 25 May, 2022

Allahabad High Court
Shubham Chaudhary vs State Of U.P. on 25 May, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 18602 of 2021
 

 
Applicant :- Shubham Chaudhary
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Akash Tomar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Learned counsel for the applicant submits that due to inadvertence, the section 504 of I.P.C. have been twice mentioned in the prayer clause of the application whereas, it should be 506 of I.P.C. and he has also not mentioned "till the conclusion of the trial" in the prayer clause of the application.

Learned counsel for the applicant is permitted to make necessary correction in the prayer clause of the application.

Heard Shri Atul Verma, Advocate holding brief of Sri Akash Tomar, learned counsel for the applicant, learned A.G.A. for the State and perused the material on record.

The instant Anticipatory Bail Application has been filed with a prayer to grant an anticipatory bail to the applicant, namely, Shubham Chaudhary in Case Crime No. 274 of 2021, under Sections 323, 504, 506 of Indian Penal Code and under Section 3(2)(va) of Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989, registered at Police Station - Bhawanpur, District - Meerut after rejecting anticipatory bail application of the applicant by Special Judge (S.C./S.T. Act), Meerut, vide order dated 05.10.2021.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. As per the first information report dated 24.07.2021, the incident took place on 12.07.2021 at about 08:30 P.M. and the first information report has been lodged against the applicant and other 3 named persons after unexplained delay of 12 days. It is further submitted that the Investigating Officer after completion of the investigation has submitted charge-sheet against the applicant on 26.10.2021. It is next submitted that on 02.02.2022 coordinate Bench of this Court has granted interim protection to the applicant.

It is further argued that no offence under Section 3(2)(va) of S.C./S.T. Act, has been made out against the applicant. There is no averment with regard to knowledge to the applicant that the first informant is a member of S.C./S.T. community. It is further submitted that it has not been alleged in the first information report with regard to the fact that the first informant is a member of S.C./S.T. community. As per allegations of the first informant report, offence punishable under Section 3(2)(va) of Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989 prima-facie is not made out and then the bar created by Section 18 and 18-A of the S.C./S.T. Act shall not apply. In support of his submission, learned counsel for the applicant has placed reliance upon a judgment of the Apex Court in Case of Prathvi Raj Chauhan Vs. Union of India and others 2020 (4) SCC 721 and a Division Bench of this Court in case of Gopal Mishra Vs. State of U.P. and 2 Others in Criminal Misc. Writ Petition No. 16343 of 2020 decided on 08.01.2021.

The applicants are no more required for custodial interrogation. The applicants have no criminal history and they have not undergone any imprisonment after conviction by any court of law in relation to any cognizable offence previously. It is further contended that the applicants are ready to participate in the investigation.

Learned A.G.A. has opposed the prayer for anticipatory bail of the applicants, however, nothing adverse has been pointed out against the applicants.

It is settled position of law that the anticipatory bail being an extraordinary privilege should be granted only in exceptional cases. Parameters for grant of anticipatory bail in a serious offence are required to be satisfied, where the Court is prima facie of the view that the applicant has falsely roped in the crime and would not misuse his liberty.

Considering the facts and circumstances of the case and the law laid down by the Hon'ble Apex Court in the case of Sushila Aggarwal Vs. State (NCT of Delhi)-2020 SCC Online SC 98, ground for grant of ad interim anticipatory bail is made out.

In case of arrest, the applicant, Shubham Chaudhary is directed to be enlarged on anticipatory bail in above case crime number till the conclusion of trial, on their furnishing personal bond of Rs. 25,000/- and two sureties each of like amount before the Station House Officer of Police Station/Court concerned with the following conditions:

(i) The applicants shall make themself available for interrogation by the police officer as and when required, if investigation is in progress;

(ii) 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 such person from disclosing such facts to the Court or to any police officer;

(iii) The applicants shall not leave the country without the previous permission of the Court and if they have passport, the same shall be deposited by them before the S.S.P./S.P. concerned/Court concerned;

(iv) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked;

(v) The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

The Investigating Officer will continue with the investigation, if it is in progress and will not be affected by this order.

A copy of this order shall also be produced before the S.P/S.S.P concerned by the applicants, within a week, if the investigation is still in progress, who shall ensure compliance of this order.

With the aforesaid directions, the present Anticipatory Bail Application is allowed.

Order Date :- 25.5.2022

Ishan

 

 

 
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