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

Jai Prakash @ Kinni Pathak vs State Of U.P. Thru. Secy. Home Lko.
2022 Latest Caselaw 18099 ALL

Citation : 2022 Latest Caselaw 18099 ALL
Judgement Date : 21 November, 2022

Allahabad High Court
Jai Prakash @ Kinni Pathak vs State Of U.P. Thru. Secy. Home Lko. on 21 November, 2022
Bench: Ajai Kumar Srivastava-I



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- APPLICATION U/S 482 No. - 8439 of 2022
 

 
Applicant :- Jai Prakash @ Kinni Pathak
 
Opposite Party :- State Of U.P. Thru. Secy. Home Lko.
 
Counsel for Applicant :- Anil Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajai Kumar Srivastava-I,J.

Heard Shri Anil Kumar Pandey, learned counsel for applicant, learned A.G.A. for the State and perused the record.

The present 482 Cr.P.C. application has been filed with a prayer to direct the court concerned to accept the personal bonds and two sureties in one criminal case against the applicant and the same may kindly be treated as personal bonds and sureties in all the three cases against the applicant and the said personal bond and two sureties may be treated as valid in all three cases for the purpose of releasing the applicant on bail in all cases as mentioned in para 3 of the present application.

Learned counsel for the applicant submits that the 3 false cases were registered against the applicant and in all the cases, the applicant has been directed to be released on bail by the competent Courts, however, the applicant is having every apprehension that, if the same sureties will be placed in all the 3 cases pending before the trial Court, the same would not be accepted and despite the applicant has been directed to be released on bail, he will not come out of the prison, because he will not be in a position to arrange two separate sureties for each case. Therefore, it is submitted that, the trial Court be directed to permit the accused-applicant to file same sureties in all the 3 cases.

Per contra, learned A.G.A. has opposed the prayer made by learned counsel for the applicant by submitting that the condition of filing two sureties and bonds is inseparable part of the order granting bail to the applicant. Therefore, the applicant cannot be exempted from filing sureties bonds as directed by learned trial Court concerned.

From the perusal of the record, it appears that the applicant is stated to be involved in 3 cases and is also stated that he has been enlarged on bail by the competent Courts in all 3 cases. However, this Court finds the following 3 bail orders on record, which are mentioned herein below:-

1. Case Crime No.237/2022, under Sections 8/21/29 of N.D.P.S. Act, Police Station - Ram Sanehi Ghat, District - Barabanki.

2. Case Crime No.273/2022, under Sections 8/21 N.D.P.S. Act, Police Station - Ram Sanehi Ghat, District - Bahraich.

3. Case Crime No.490/2022, under Section 3 (1) of U. P. Gangsters and Anti Social Activities (Prevention) Act, 1986, Police Station - Ram Sanehi Ghat, District - Barabanki.

Having heard learned counsel for the applicant, learned A.G.A. for the State and upon perusal of the record, it transpires that the only grievance of the applicant appears to be that, he despite having been enlarged on bail by the orders of competent Courts in all the aforesaid 3 cases is not able to come out of the prison, because he is not able to find separate sureties for each case, and a prayer has been made that, he be permitted to file same sureties in all the 3 cases and a suitable direction in this regard be given to the trial court.

The acceptance of the sureties and the verification of them is the prerogative of the trial court which is to be accepted by learned trial Court on the basis of its own satisfaction. Therefore, the same in any case could not be interfered with by this Court. Sufficient guidelines in this regard have already been issue by this Court on administrative side to the subordinate Courts. However, as far as, the grievance of the applicant, pertaining to the fact that, he is not in a position to arrange separate sureties for all the 3 cases is concerned, the answer to this apprehension and grievance is implicit in Section 441-A of Code of Criminal Procedure, which is extracted as under:-

"Declaration by sureties- Every person standing surety to an accused person for his release on bail, shall make a declaration before the Court as to the number of persons to whom he has stood surety including the accused, giving therein all the relevant particulars."

From the perusal of the aforesaid provision contained in Section 441-A Cr.P.C. reveals that, a person who is intending to be the surety of any accused person is obliged to declare before the Court that apart from the person to whom he is standing surety, for how many other accused persons, he has stood surety.

Therefore, the true import of the Section 441-A of the Cr.P.C., which has been introduced by way of amendment made in the year 2006 clearly reflects that, a person may stand surety for more than one accused person and in more than one case. So there appears no bar for a person to stand surety in more than one case and also for more than one accused person. However, as stated earlier, the status, verification and the competency of the surety will always be assessed by the trial court before acceptance.

Thus, it is directed that if same sureties are placed by the applicant in all the 03 cases pending before the trial court and they are otherwise competent and their status and other particulars have been duly verified, the trial court in its own discretion may accept the same in all the 03 cases.

It is also provided that while making a decision with regard to the acceptance of the sureties as directed above, the Magistrate or the trial Court would have due regard to the judgment rendered by the Hon'ble Supreme Court in order dated 29.10.2018 passed in Hani Nishad @ Mohammad Imran @ Vikky Vs. State of U.P., Special Leave to Appeal (Crl.) No. 8914-8915 of 2018.

With the aforesaid observations, the instant application is finally disposed of.

Order Date :- 21.11.2022

Mahesh

 

 

 
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