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

Rahul vs State Of U.P. And Another
2022 Latest Caselaw 15712 ALL

Citation : 2022 Latest Caselaw 15712 ALL
Judgement Date : 2 November, 2022

Allahabad High Court
Rahul vs State Of U.P. And Another on 2 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. - 4285 of 2022
 

 
Applicant :- Rahul
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Abhishe Pandey,Praveen Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

Heard learned counsel for the applicant, 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-applicant- Rahul is apprehending his arrest in connection with Case Crime No. 0187 of 2019, under Sections 498-A, 323, 328, 313, 377, 376 & 506 IPC and Section 3/4 of the Dowry Prohibition Act, Police Station Bhopa, District Muzaffarnagar.

It is contended on behalf of the applicant that the applicant is innocent and has been falsely implicated in the present case.The applicant is husband and the wife of the applicant has lodged false and frivolous FIR against the applicant. Further submission is that the allegation against the applicant is for committing unnatural intercourse with his wife. It is further submitted that it is a matrimonial dispute between the parties. Due to difference of opinion between the husband and wife, this false and frivolous FIR has been registered against the applicant after about one year of the incident by means of an application moved under Section 156 (3) Cr.P.C. During course of investigation the applicant fully cooperate in the investigation. There is apprehension of the applicant to arrest, therefore, he seeks anticipatory bail. Hence, the applicant may be enlarged on anticipatory bail and he is ready to cooperate with the trial. If the applicant is granted anticipatory bail, he will never misuse the same. 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 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 applicant 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 applicant (Rahul) shall be released on anticipatory bail till conclusion of the trial 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 applicant shall not leave India during the currency of trial without prior permission from the concerned trial Court.

2. The applicant shall surrender his passports, if any, to the concerned trial Court forthwith. His 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 them 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 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 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 their bail and proceed against him in accordance with law.

The anticipatory bail application is allowed.

Order Date :- 2.11.2022

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