Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Furqan vs State Of U.P. And Another
2023 Latest Caselaw 11214 ALL

Citation : 2023 Latest Caselaw 11214 ALL
Judgement Date : 17 April, 2023

Allahabad High Court
Furqan vs State Of U.P. And Another on 17 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. - 3548 of 2023
 
Applicant :- Furqan
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sayeed Saif Ullah,Sufia Saba
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Nalin Kumar Srivastava,J.

This application has been moved on behalf of the applicant Furqan seeking anticipatory bail in Case Crime No.119 of 2013, under Sections 3/5/8 of Cow Slaughter Act, Police Station Mirzapur, District Saharanpur.

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 applicant that applicant is innocent and he has apprehension of his arrest in the above-mentioned case, whereas there is no credible evidence against him. Allegations levelled against the applicant are false. The investigation of the case has been completed and charge-sheet has been filed and cognizance has been taken by the Court concerned. It has been submitted that in case applicant is granted anticipatory bail, he shall not misuse the liberty of bail and would obey all conditions of bail. It reveals from the perusal of the record that when the police raided the house of the present accused-applicant two living cows and one ox along with instrument for assaulting the cows were recovered and about 80 kgs beef was also recovered from the place of occurrence. The place of occurrence is said to be the house of the present present accused-applicant who is said to be fled away from the place of the incident at the time of police raided.

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

In this matter, it reveals that after completion of investigation, charge sheet has been submitted and cognizance has also been taken by the Court concerned. Offences levelled against the applicant are punishable with the imprisonment upto seven years. During course of investigation, the applicant has cooperated with the Investigating Officer.

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 applicants 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. 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.

On the basis of request of the learned counsel for the applicant, it is further directed that the 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 :- 17.4.2023

AU

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter