Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naseer Khan vs State Of U.P.
2022 Latest Caselaw 19190 ALL

Citation : 2022 Latest Caselaw 19190 ALL
Judgement Date : 29 November, 2022

Allahabad High Court
Naseer Khan vs State Of U.P. on 29 November, 2022
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11621 of 2022
 

 
Applicant :- Naseer Khan
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Sanjay Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Sanjay Singh, learned counsel for the applicant, Ms. Ladly Pandey, learned Additional Government Advocate for the State and perused the records.

The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No. 247 of 2022, under Sections 332, 353, 427, 504, 506 IPC at Police Station- Lodha, District Aligarh, with a prayer to enlarge him on anticipatory bail.

As per prosecution story, the applicant had gone for some correction in the PAN Card at the post office and the informant is posted as Ad-hoc Branch Daakpal, Branch Post Office Right, Sub Office Lodha. The applicant is stated to have beaten the informant and have destroyed some official documents .

Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. He is a bonafide person. He has transferred an amount of Rs. 1060/- to the account of informant through Phone pay for getting correction in his PAN Card. There is no injury report of the injured to corroborate the prosecution story. There are no criminal antecedents of the applicant. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. In case, the anticipatory bail application of the applicants is allowed, they will not misuse the liberty and shall cooperate in the investigation/trial.

Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicant.

On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant, the applicant is liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Naseer Khan be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal and two sureties each in the like amount to the satisfaction of the Court concerned with the following conditions:-

1. that the applicant shall make himself available for interrogation by a police officer as and when required;

2. 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 him from disclosing such facts to the court or to any police officer or tamper with the evidence;

3. that the applicant shall not leave India without the previous permission of the court;

4. that in case charge-sheet is submitted, the applicant shall not tamper with the evidence during the trial;

5. that the applicant shall not pressurize/ intimidate the prosecution witness;

6. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

7. that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.

It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

Order Date :- 29.11.2022

v.k.updh.

 

 

 
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