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

Ajay And Another vs State Of U.P. And Another
2023 Latest Caselaw 10430 ALL

Citation : 2023 Latest Caselaw 10430 ALL
Judgement Date : 10 April, 2023

Allahabad High Court
Ajay And Another vs State Of U.P. And Another on 10 April, 2023
Bench: Nalin Kumar Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 84
 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 2472 of 2023
 

 
Applicant :- Ajay And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Alpika Srivastava,Neeraj Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Nalin Kumar Srivastava,J.

This application has been moved on behalf of the applicants - Ajay and Alok seeking anticipatory bail in Case Crime No.41 of 2019, under Sections 147, 148, 149, 323, 325, 324, 336, 308, 452 IPC, Police Station Pinahat, District Agra.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

It has been argued by the learned counsel for the applicants that applicants are innocent and they have apprehension of their arrest in the above-mentioned case, whereas there is no credible evidence against them. Allegations levelled against the applicants are false. The investigation of the case has been completed and charge-sheet has been filed in the matter. It has been submitted that in case applicants are granted anticipatory bail, they shall not misuse the liberty of bail and would obey all conditions of bail.

Learned A.G.A. opposed the prayer for anticipatory bail.

It appears from the perusal of the record that applicants have been summoned on the basis of order dated 16.1.2023 passed by the Addl. Sessions Judge, Court No.13, Agra on the basis of application under section 319 Cr.P.C. to face trial under Sections 147, 148, 149, 323, 325, 324, 336, 308, 452 IPC. Accused-applicants are named in the F.I.R. and though a general role to all the accused persons have been assigned in the F.I.R., but in the deposition of the witnesses of fact before the trial court, specific role has been assigned to both the accused-applicants. It is fairly admitted by the learned counsel for the applicants that the order passed under section 319 Cr.P.C. by the trial court has not been challenged in any way before this Court. A perusal of the record reflects that four persons have received injuries in this case, however present case is punishable with the imprisonment upto maximum period of seven years.

In Sushila Aggarwal and others vs. State (NCT of Delhi) and another, (2020) 5 SCC 1, the Hon'ble Apex Court has settled the controversy finally by holding the anticipatory bail need not be of limited duration invariably. In appropriate case, it can continue upto conclusion of trial.

It has been further held therein that anticipatory bail granted can, depending on the conduct and behavior of the accused, continue after filing of the charge sheet till end of trial.

It has been further held by the Hon'ble Apex Court that while considering an application for grant of anticipatory bail, the court has to consider the nature of the offence, the role of the person, the likelihood of his influencing the course of investigation, or tampering with evidence including intimidating witnesses, llikelihood of fleeing justice, such as leaving the country, etc. It has further been held that Courts ought to be generally guided by considerations such as the nature and gravity of the offences, the role attributed to the applicant, and the facts of the case, while considering whether to grant anticipatory bail, or refuse it. Whether to grant or not is a matter of discretion.

Hence, 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 of the merits of the case, in my view, it is not a fit case for anticipatory bail to the applicant till the end of trial. The prayer made in the application is refused.

However, it is observed that the bail application of the applicant, if moved, shall be considered and decided by the Court concerned in terms of the law laid down by the Hon'ble Apex Court in Satender Kumar Antil vs. Central Bureau of Investigation and another, 2022 SCC OnLine SC 825.

It is further directed that the learned court concerned, while considering the bail application of the applicant in the light of Satender Kumar Antil case (supra), shall pass an order strictly in compliance of the directions given in the aforesaid judgment by the Hon'ble Supreme Court, in letter and spirit, particularly complying with the order dated 21.3.2023 of the Hon'ble Apex Court in the aforesaid matter.

The application stands disposed of accordingly.

Order Date :- 10.4.2023 / ss

 

 

 
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