Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jay Prakash Singh And Another vs State Of U.P. And Another
2022 Latest Caselaw 15439 ALL

Citation : 2022 Latest Caselaw 15439 ALL
Judgement Date : 1 November, 2022

Allahabad High Court
Jay Prakash Singh And Another vs State Of U.P. And Another on 1 November, 2022
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8246 of 2022
 

 
Applicant :- Jay Prakash Singh And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Gaurav Kumar Shukla,Vishveshwar Mani Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

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

The present anticipatory bail application under Section 438 Cr.P.C. has been filed for grant of anticipatory bail as the accused-applicants are apprehending their arrest in connection with Case Crime No. 11 of 2021, under Sections 323, 504, 506 and 307/34 IPC, Police Station- Dubauliya, District- Basti.

It is contended on behalf of the applicants that they are innocent and have been falsely implicated in the present case. No role has been assigned to the present applicants. Co-accused, namely, Ved Prakash has been assigned the role of firing on the victim. There is no criminal history against the applicant. The injuries are simple in nature. No incriminating article was recovered from the possession of the applicants. It is further submitted that without collecting cogent and credible evidence the Investigating Officer filed charge sheet against the applicants in a routine manner before the court. Further submission is that the applicants fully cooperated with the investigation. Hence, the applicants may be enlarged on anticipatory bail and they are ready to cooperate with the trial. If the applicants are granted anticipatory bail, they will never misuse the same. Learned counsel for the applicants 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 A.G.A. vehemently opposed the prayer for bail.

It may be stated that in case of Siddharam Satlingappa Mhetre v. State of Maharashtra, (2011) 1 SCC 694, it has been held by Hon'ble Supreme Court that while deciding anticipatory bail, Court must consider nature and gravity of accusation, antecedent of accused, possibility of accused to flee from justice and that Court must evaluate entire available material against the accused carefully and that the exact role of the accused has also to be taken into consideration.

In the instant case, considering the settled principles of law regarding anticipatory bail, submissions of the learned counsel for the parties, nature of accusation, role of applicants and all attending facts and circumstances of the case, without expressing any opinion on merit of the case, a case for anticipatory bail is made out.

In the event of arrest the applicants (Jay Prakash Singh and Guru Prasad) shall be released on anticipatory bail in the aforesaid case crime 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 applicants shall not leave India during the currency of trial without prior permission from the concerned trial Court.

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

3. That 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 them from disclosing such facts to the Court or to any police officer;

4. 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.

5. In case, the applicants misuse 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 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.

The anticipatory bail application is allowed.

Order Date :- 1.11.2022

Virendra

 

 

 
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