Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ankit vs State Of U.P.
2022 Latest Caselaw 14410 ALL

Citation : 2022 Latest Caselaw 14410 ALL
Judgement Date : 19 October, 2022

Allahabad High Court
Ankit vs State Of U.P. on 19 October, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23726 of 2022
 

 
Applicant :- Ankit
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kumar Ashutosh Srivastava
 
Counsel for Opposite Party :- G.A.,Abhay Raj Yadav
 

 
Hon'ble Siddharth,J.

Heard learned counsel for the applicant; Sri Sudhakar Shukla, Advocate holding brief of Sri Abhay Raj Yadav, learned counsel for the informant and learned A.G.A for the State.

There is allegation against the applicant in the FIR that the daughter of the informant made payment of Rs. 71,000/- for online purchase of I-phone through phonepe. During investigation it was found that the amount was transferred in the account of one, Shahzad. The statement of Shahzad was recorded by the investigating officer and he has stated that Ankit used to get the aforesaid money fraudulently transferred in his account and used to take the money in cash from him. He has stated that along with Ravi the applicant also used to come to his mobile shop.

Counsel for the applicant submits that the applicant has been falsely implicated in this case. Main role has been assigned to Shahzad and Ravi and not the applicant. He is only stated to be companion of Ravi. The applicant is in jail since 04.01.2022 and has no criminal history to his credit. The ingredients for constituting offence under section 306 IPC is not made out against the applicant.

On the other hand learned A.G.A has opposed the prayer for bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant, Ankit, involved in Case Crime No. 124 of 2021, under Section- 306 IPC and 66 I.T. Act, Police Station- Bharatkoop, District- Chitrakoot, be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuses the liberty of bail during trial 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.

(v) 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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 19.10.2022

Rohit

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter