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

Parul vs State Of U.P. And Another
2022 Latest Caselaw 16292 ALL

Citation : 2022 Latest Caselaw 16292 ALL
Judgement Date : 9 November, 2022

Allahabad High Court
Parul vs State Of U.P. And Another on 9 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. - 8073 of 2022
 

 
Applicant :- Parul
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rekha Yadav,Anurag Yadav,Mahendra Pratap
 
Counsel for Opposite Party :- G.A.,Daya Shanker Pandey
 

 
Hon'ble Suresh Kumar Gupta,J.

Heard learned counsel for the applicant, Sri Daya Shanker Pandey, learned counsel for the opposite party no. 2 and learned Additional Government Advocate for the State.

The present anticipatory bail application under Section 438 Cr.P.C. has been filed for grant of anticipatory bail as the accused-applicant is apprehending his arrest during trial in connection with case crime no. 05 of 2020 under Section 498-A, 323, 504, 354, 506 IPC, P.S. Mahila Thana District Baghpat.

Learned counsel for the applicant has submitted that the applicant is innocent and has been falsely implicated in the present case. It is further submitted that the applicant is brother-in-law (Dever) of opposite party no. 2. The opposite party no.2 had lodged first information report against her husband and in-laws. The applicant has no concern with regard to demand of dowry or harassment or torture upon the victim Dolly Yadav. The applicant is living separately with the victim Dolly Yadav. Further submission is that other co-accused persons have already been granted bail. Further submission is that during investigation, the applicant has fully cooperated and participated in the investigation, but the Investigating Officer without appreciating this fact and without collecting cogent and credible evidence submitted charge sheet against the applicant. Further submission is that there is no need of custodial interrogation of the applicant, hence, the applicant may be enlarged on anticipatory bail till conclusion of trial. The applicant is having no criminal history. In support of his submission, learned counsel for the applicant has relied upon the judgement of Hon'ble Apex Court in the case of Aman Preet Singh vs. C.B.I. through Director, AIR 2021 Supreme Court 4154.

Learned counsel for the opposite party no.2 as well as learned Additional Government Advocate have vehemently opposed the prayer for anticipatory bail to the applicant and submitted that after proper investigation, the investigating officer has submitted charge sheet against the applicant. Prima facie offence is made out against the applicant. The offence is serious in nature. Thus, the anticipatory bail application of the applicant is liable to be rejected.

I have considered the rival submissions advanced by learned counsel for the parties and perused the entire material available on record.

The Hon'ble Supreme Court in the case of Aman Preet Singh (Supra), the Court has observed as under:

"10. Insofar as the present case is concerned and the general principles under Section 170 Cr.P.C., the most apposite observations are in sub-para (v) of the High Court judgment in the context of an accused in a non-bailable offence whose custody was not required during the period of investigation. In such a scenario, it is appropriate that the accused is released on bail as the circumstances of his having not been arrested during investigation or not being produced in custody is itself sufficient to entitle him to be released on bail.

11. The rationale has been succinctly set out that if a person has been enlarged and free for many years and has not even been arrested during investigation, to suddenly direct his arrest and to be incarcerated merely because charge sheet has been filed would be contrary to the governing principles for grant of bail. We could not agree more with this."

In Aman Preet Singh (supra), the Court has clearly held that if a person, who is an accused in a non-bailable/cognizable offence, was not taken into custody during the period of investigation, in such a case, it is appropriate that he may be released on bail as the circumstances of his having not been arrested during investigation or not being produced in custody is itself sufficient to entitle him to be released on bail.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, I am of the opinion that it is a fit case for grant of bail to the applicant.

Accordingly, the anticipatory bail application is hereby allowed.

Let the applicant Parul be enlarged on anticipatory bail till the conclusion of trial on furnishing a personal bond and, two sureties each in the like amount to the satisfaction of the trial Court concerned with the following conditions:-

(i) the applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when 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;

(ii) the applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code. The applicant shall cooperate in the investigation;

(iii) in case, the applicant misuses the liberty of bail and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the Court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him in accordance with law, under Section 174-A of the Indian Penal Code; and

(iv) 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 his bail and proceed against him in accordance with law.

(v) The accused/appellant shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

(vi) The computer generated copy of such order shall be self attested by the counsel of the party concerned.

(vii) 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.

With the aforesaid observation/direction, this anticipatory bail application is allowed.

Order Date :- 9.11.2022

Ashish

 

 

 
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