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

Rajdhari vs State Of U.P. And 2 Others
2023 Latest Caselaw 12585 ALL

Citation : 2023 Latest Caselaw 12585 ALL
Judgement Date : 24 April, 2023

Allahabad High Court
Rajdhari vs State Of U.P. And 2 Others on 24 April, 2023
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 83
 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4131 of 2023
 
Applicant :- Rajdhari
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Neeraj Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Heard Sri Neeraj Singh, learned counsel for the applicant and Sri R.M. Yadav, learned A.G.A. for the State as well as perused the record.

3. The present anticipatory bail application has been filed on behalf of the applicant in Case Crime No.207A of 2012, registered under Sections 147, 315, 323, 452, 504 and 506 IPC at Police Station- Gauri Bazar, District Deoria with a prayer to enlarge him on anticipatory bail.

4. As per prosecution story, the applicant and other co-accused persons are said to have assaulted the informant and his family members thereby causing miscarriage of the fetus to the wife of the informant on 05.03.2012 at about 3:00 PM.

5. Learned counsel for the applicant has stated that the applicant has been falsely implicated in the present case. The FIR is delayed by about one year and two months and there is no explanation of the said delay caused. Learned counsel has further stated that the said FIR has been instituted as a counterblast to the NCR filed by the nephew of the applicant against the informant and his family members, which was instituted the same day. Copy of which is annexed as annexure no.1 to the affidavit filed with the bail application. The applicant did not have any knowledge of the said institution of the said FIR. The final report (charge-sheet) has already been filed. 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. There are no criminal antecedents of the applicant. The applicant has apprehension of his arrest. Learned counsel for the applicant undertakes that he has co-operated in the investigation and is ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

6. 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.

7. 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.

8. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Rajdhari 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:-

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

(ii). 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;

(iii). that the applicant shall not leave India without the previous permission of the court;

(iv). that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;

(v). that the applicant shall not pressurize/ intimidate the prosecution witness;

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

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

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

(Krishan Pahal, J.)

Order Date :- 24.4.2023

Ravi Kant

 

 

 
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